IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21518 of 2008(J)
1. K.C. KRISHNAN, S/O. KUNHAMBU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE ACCOUNTANT GENERAL,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).21518/2008
--------------------
Dated this the 17th day of July, 2008
JUDGMENT
Petitioner retired from service as Agricultural
Assistant in the year 1988. At the time of retirement, his
pay scale was Rs.1050-30-1200-40-2000. He submits that
in the year 2006, the post of Agricultural Assistant was re-
designated as Agricultural Field Officer. Therefore, the
petitioner is eligible to get pension at the rate of 50% in
the revised scale of pay of Rs.10,790/-. His application in
this regard as Ext.P2 is pending before the Accountant
General.
Having heard learned counsel for the petitioner, writ
petition is disposed of directing the second respondent to
consider and pass orders on Ext.P2 within a period of
three months from the date of receipt of a copy of this
judgment. Petitioner shall produce a copy of the writ
petition along with the copy of the judgment before the
second respondent.
V.GIRI,
Judge
mrcs