IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 277 of 2009()
1. STATE OF KERALA, REP. BY THE CHIEF
... Petitioner
2. THE DIRECTOR OF TECHNICAL EDUCATION,
Vs
1. BENEDICT HAROCK, AMBATT HOUSE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :22/09/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
----------------------------------------------
R.P.No.277/2009 in W.A. No.1851/2005
----------------------------------------------
Dated 22nd September, 2009.
O R D E R
Kurian Joseph, J.
This is a review petition at the instance of the
appellants. The Writ Appeal was dismissed. The issue pertains to
the claim made by the respondent/writ petitioner for the third
higher grade. In the writ petition, it is brought to our notice that
the essential grievance of the writ petitioner was regarding the
junior drawing a higher pay, whereas the direction given by the
learned Single Judge was to grant the third higher grade. The
fact remains that the writ petitioner has been promoted to the
post of Skilled Assistant Grade II and he has undergone a change
in the scale of pay twice in the said post. However, as far as the
incumbents covered by Exts.P8 and P9 are concerned, they are
directly recruited to the post of Skilled Assistant Grade II and they
have been granted three time bound grade promotions on
account of the stagnation in the scale of pay. In that process,
though juniors, they have been drawing a higher scale of pay
than that of the writ petitioner. That under law is impermissible,
and the latest ruling of the Apex Court on that point is reported in
RP NO.277/09 2
Gurcharan Singh Grewal v. Punjab State Electricity Board
and others [(2009)3 SCC 94]. Therefore, the review petition is
disposed of clarifying and modifying the judgment under review
and the judgment under appeal to the effect that the writ
petitioner shall only be entitled to the equal pay as that of the
incumbent covered by Ext.P8 from the date concerned.
KURIAN JOSEPH, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
———————————————-
R.P.No.277/2009 in W.A. No.1851/2005
———————————————-
O R D E R
Dated 22nd September, 2009.