IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20630 of 2010(C)
1. K.S.VALSALA, W/O.T.M.SIVADAS,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
For Petitioner :SRI.G.SUKUMARA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/07/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).20630/2010
Dated-------------------- 2010
this the 8th day of July,
JUDGMENT
Petitioner is a Pharmacist under the Indian Systems of
Medicine since 6.10.1999. According to the petitioner, her
probation was declared with effect from 18.12.2008 as per
Ext.P2. In this writ petition the claim of the petitioner is for
arrears of increment due from November, 2007. Claiming the
said benefit she has filed Ext.P3 representation before the
respondent. No response was forthcoming. Therefore, this writ
petition is filed.
2. Learned Government Pleader rightly points out that
Government decision No.2 to Rule 31 of Part-I, KSR provides
that the increment arrears after the declaration of probation shall
be drawn with effect from the date of completion of probation.
Evidently therefore, the claim of the petitioner can only be from
the period subsequent to 18.12.2008 when her probation was
declared. The claim of the petitioner raised in this writ petition
W.P.(C).20630/10
2
which is reiterated in Ext.P3 representation, is for the period
prior to the declaration of her probation and therefore is
inadmissible.
Writ petition fails and it is dismissed.
ANTONY DOMINIC,
Judge
mrcs