IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28336 of 2010(N)
1. C.K.PREMSANKAR, COMPUTOR GRADE SENIOR,
... Petitioner
2. K.G.MANOHARAN, READER GRADE-II,
Vs
1. THE SECRETARY, 9TH PAY REVISION
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
3. THE DIRECTOR, PRINTING DEPARTMENT,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 28336 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 30th day of September, 2010.
J U D G M E N T
The petitioners are members of the Kerala Government Press
Subordinate Service. The service consists of 5 branches, namely,
composing, binding, printing, reading and computing sections.
According to them, an anomaly has crept in respect of employees of
the computing and reading sections in the matter of implementation
of the 8th Pay Commission, which anomaly was brought to the notice
of the Government. According to the petitioners, the Government had
directed that this matter can be brought to the notice of the next Pay
Commission. Therefore, they have filed Exts.P7 and P7(a)
representations before the 9th Pay Commission. The petitioners want
a direction to the Pay Commission to consider Exts.P7 and P7(a)
representations.
2. The learned Government Pleader submits that it is too late
for the Commission to consider fresh representations in the matter
because the Pay Commission is in the process of preparing the report
and the report has to be submitted within a month. He would submit
that representations from associations and unions of employees are
being considered by the Commission and proceedings are in final
stage. According to him, if this Court now directs consideration of
individual representations, it would add to the burden of the
Commission, which cannot afford the same at this final stage.
I find considerable merit in the contention of the learned
Government Pleader. At this late stage, if I direct the Pay Commission
to consider further individual representations in the matter, it would
cause much inconvenience to the Commission and the submission of
the Pay Commission Report would also be considerably delayed. If
the petitioners have any grievance, they may approach the
W.P.C. No. 28336/2010 -: 2 :-
Government while the Government considers the recommendations of
the Commission for acceptance. With that liberty, this writ petition is
disposed of.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.