High Court Kerala High Court

P.Bhaskaran vs State Of Kerala on 29 June, 2007

Kerala High Court
P.Bhaskaran vs State Of Kerala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3619 of 2004(E)


1. P.BHASKARAN, S/O. KUNHIKANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY CHIEF
                       ...       Respondent

                For Petitioner  :SRI.T.A.RAMADASAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/06/2007

 O R D E R
                                 KURIAN JOSEPH , J

                   ==================================

                              W.P.(C) NO.  3619 OF 2004

                   ==================================

                      Dated this the 29th day of June, 2007.


                                     JUDGMENT

The petitioner is aggrieved as he is not granted benefits of higher

grade on completion of 20 years service as Headmaster in a primary

school. It is seen that higher grade promotion is sanctioned only with

effect from 16.09.1985 based on G.O.(P) 515/85/Fin. dated

16.09.1985. The petitioner retired from service on 31.03.1985. There

is no challenge to the government order dated 16.09.1985. If the

petitioner is aggrieved by the prescribed cut off date as per the said

government order, it is for the petitioner to approach the government

for appropriate clarification.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv