IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22825 of 2001(P)
1. KERALA EX-G.R.E.F. WELFARE ASSN.
... Petitioner
Vs
1. UNION OF INDIA
... Respondent
For Petitioner :SRI.P.S.KRISHNA PILLAI
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/12/2010
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
O.P. No. 22825 OF 2001
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 3rd day of December, 2010
JUDGMENT
The petitioners have approached this Court with the following
prayers:
(a) to issue a writ or mandamus or any other
appropriate writ, order or direction, directing respondents to
take necessary steps to remove all disparities between the
terms and conditions of service such as salary, allowances,
ration etc or Army personnel posted in GREF units and
other officers and mens in the GREF service with
retrospective effect from 06.05.1983 without any further
delay, within a time limit to be fixed by this Hon’ble Court;
(b) to issue a writ of mandamus or any other
appropriate writ, order or direction, directing respondents to
frame suitable and comprehensive rules or regulations
governing the organisational set up of the GREF and
service conditions of its personnel without any further delay,
within a time limit to be fixed by this Hon’ble Court.
(c) to declare that GREF personnel are entitled to the
same revised scales of pay and allowances as made
applicable to similarly placed Central Government
Employees on the basis of the Report of the Vth Pay
Commission from 01.01.1996;
O.P. No. 22825 of 2001
2
(d) to issue a writ of mandamus or any other
appropriate writ, order or direction, directing respondents to
refix and disburse the salary, allowances and other benefits
due to GREF personnel retrospectively with effect from
01.01.1996 as a consequential relief to relief (c) above.
(e) to declare that the benefits of Exhibit P2
Government of India, Ministry of Defence (Finance) letter
dated 25.04.1996 are applicable to corresponding
categories of GREF personnel also;
(f) to issue a writ of mandamus or any other
appropriate writ, order or direction, directing respondents to
grant the benefits of Ext. P2 to corresponding categories of
GREF personnel with retrospective effect, without any
further delay, within a time limit to be fixed by this Hon’ble
Court;
(g) to declare that the provisions of the Central Civil
Service (Joining time) Rules, 1979 are applicable as such to
the GREF personnel also and
(h) to grant such other reliefs that this Hon’ble Court
may deem fit and proper in the circumstances.
When the case is taken up for hearing, there is no representation for
either side. Dismissed for default.
P. R. RAMACHANDRA MENON, JUDGE
kmd