High Court Kerala High Court

Jose Davidson vs State Of Kerala on 9 July, 2007

Kerala High Court
Jose Davidson vs State Of Kerala on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 3888 of 2000(K)



1. JOSE DAVIDSON
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS,SC,KERALA UTY.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/07/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                       O.P.No.3888 OF 2000
                  -------------------------------------------
               Dated this the 9th day of July, 2007


                              JUDGMENT

Petitioner worked for a period of 8 years or more before

joining an aided college in Kerala. By Ext.P15, the Government

decided to count the past services for the purpose of various

benefits, excluding to grant any arrear, thereby meaning arrears

of monetary benefits. It is not in dispute that the petitioner did

not serve the institutions for which monetary liability can be

passed on to the State of Kerala before he joined its service. The

impugned Ext.P15 virtually extends to the persons like petitioner

all benefits accruing on account of placing in the UGC scale

except the benefit of emoluments for work not done. Under

such circumstances, challenge to Ext.P15 fails.

In the result, the writ petition is dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

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

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.3888 OF 2000

JUDGMENT

9TH JULY, 2007.

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