IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 13012 of 2001(Y)
1. N.SREEDHARAN PILLAI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.A.JAYASANKAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P. No. 13012 of 2001
----------------------------------------------
Dated 21st February, 2007.
J U D G M E N T
Petitioner is aggrieved since the benefit of higher
grade, counting his service from the beginning is not granted in
the light of Ext.P2. It is seen from Ext.P2 that the same is in
supersession of the earlier Government Orders. True, Ext.P2
Government Order has retrospective effect only from 27.4.1991.
But G.O.(MS)39/91 dated 27.4.1991 permitted first time bound
higher grade on completion of ten years. That Government Order
has effect from 25.9.1984. The petitioner entered service on
1.11.1975 and hence he is entitled for the first time bound higher
grade on 1.11.1985 and thereafter, the second on 1.11.1995. The
impugned orders are hence quashed.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.13012 of 20021 (Y)
———————————————-
J U D G M E N T
Dated 21st February, 2007.