High Court Kerala High Court

K.Krishnan vs State Of Kerala on 17 August, 2010

Kerala High Court
K.Krishnan vs State Of Kerala on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25824 of 2010(C)


1. K.KRISHNAN, S/O. KOLAVAN, AGED 49 YEARS,
                      ...  Petitioner
2. SHAIFOUDEEN, S/O. SYED MOHAMMED,
3. KRISHNAKUMAR C., S/O. T.M.KESAVAN NAIR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF URBAN AFFAIRS,

3. THE DEPUTY DIRECTOR OF LOCAL FUND AUDIT,

4. THE DEPUTY DIRECTOR OF LOCAL FUND AUDIT,

5. PALAKKAD MUNICIPALITY REP.BY ITS

6. THE THRISSUR CORPORATION REP. BY ITS

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/08/2010

 O R D E R
                     ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 25824 OF 2010 (C)
                =====================

           Dated this the 17th day of August, 2010

                          J U D G M E N T

Prior to their entry in the Municipal Common Service,

petitioners have rendered provisional service in the Health

Department. Thereafter, they joined regular service in the

Municipal Common Service prior to 1/10/94. Petitioners 1 and 2

are presently posted in the 5th respondent and the 3rd petitioner is

presently working under the 6th respondent. In this writ petition,

what they claim is that the provisional services rendered by them

should be reckoned for grant of higher grade. This claim is sought

to be substantiated by referring to Exts.P3 and P5 judgments.

Having gone through Exts.P3 and P5 judgments, I am inclined to

think that this issue is covered in favour of the petitioners and

therefore, they are entitled to succeed.

2. I heard the standing counsel appearing for respondents

5 and 6.

Having regard to the above, the writ petition is disposed of

holding that the petitioners are entitled to have their provisional

services in the Health Services Department reckoned for grant of

WPC No. 25824/10
:2 :

increments and higher grade. It is directed that consequential

orders will be passed by the respondents on the production of a

copy of this judgment and the benefits on that basis will be

disbursed.

ANTONY DOMINIC, JUDGE
Rp