IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33444 of 2006(F)
1. A.AYYAPPAN, AGED 60 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KERALA WATER AUTHORITY,
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :22/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO.33444 of 2006
-------------------------------
Dated this the 22nd day of January, 2007
JUDGMENT
Ext.P15 representation filed by the petitioner is pending with the
Managing Director of the second respondent. The petitioner is a retired
Draftsman. He feels aggrieved by the non-payment of full service
benefits consequent on the grant of higher grade. He retired from
service as early as on 30.6.2001. He was granted higher grade
benefits sometime in 1999. It appears that he is not satisfied with the
fixation of pay and consequent higher emoluments granted to him.
2. Counsel for the respondent Water Authority submits that the
petitioner can put forward a legitimate claim only if the government
order on which he places reliance on, is made applicable to the Water
Authority. It is also contended, on behalf of the respondents, that
records will have to be perused to come to a decision whether the
petitioner is eligible for the benefit as per Ext.P15.
3. In the circumstances, I am inclined to dispose of the writ
petition directing the second respondent to consider Ext.P15 with
reference to available records and pass orders, in accordance with
law, within two months from the date of receipt of a copy of the
W.P.(C)No.33444/2006 2
judgment. The order thus passed shall be communicated to the
petitioner immediately. The petitioner shall produce a copy of this
judgment before the second respondent for information and
compliance.
K.K.DENESAN, JUDGE
css/
W.P.(C)No.33444/2006 3