High Court Kerala High Court

Dr.G. Morley Mohanlal vs The State Of Kerala on 6 February, 2009

Kerala High Court
Dr.G. Morley Mohanlal vs The State Of Kerala on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27330 of 2006(C)


1. DR.G. MORLEY MOHANLAL,
                      ...  Petitioner

                        Vs



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

2. THE KERALA AGRICULTURAL UNIVERSITY

3. THE EXECUTIVE COMMITTEE,

4. THE DIRECTOR, INSTITUTE OF MANAGEMENT

5. DR.N. KUNJIKUTTY, PROFESSOR (RETD.)

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :06/02/2009

 O R D E R
                        HARUN-UL-RASHID, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P.(C) No. 27330 OF 2006
                     ~~~~~~~~~~~~~~~~~~~~~~~
               Dated this the 6th day of February, 2009

                               JUDGMENT

It is submitted that the petitioner is a qualified professor.

According to him, his juniors in the cadre of associate professor were

promoted as professors from 1984 and they were inducted in the U.G.C.

Scheme with effect from 1.1.1986. Denial of the said benefits is

arbitrary and illegal. Exhibit.P13 is the request submitted by the

petitioner before the university stating the facts. It is stated in

Exhibit.P13 that it is unfortunate that petitioner did not get due promotion

in the Kerala Agricultural University and requested university authorities

to extend the benefit of promotion to him granted to the university

teachers as per the decision of the executive committee and relevant

orders of the university.

2. The petitioner during the pendency of this original

petition filed I.A. 1494 of 2009. In the affidavit, it is stated that Principal

Secretary (Finance) has addressed the Comptroller of Kerala

Agricultural University vide Exhibit.P40 letter dated 24.9.2008 that as the

placement granted under U.G.C. Scheme does not involve change of

duty, the arrears of salary can be granted with effect from the due date

of promotion without considering the date of order of assumption of

WPC No. 27330 of 2006
: 2 :

charge. Exhibit.40 order also made it clear that there is no restriction to

give the benefit of career advancement promotion with retrospective

effect.

3. In the light of Exhibit.P40 communication issued by the

Government, it is submitted that the matter requires reconsideration at

the hands of second respondent. In the circumstances, this Court

direct the second respondent to consider and pass orders on

Exhibit.P13 representation taking into account Exhibit.40 communication

within a period of 3 months from today. The petitioner shall produce

copy of the judgment and copy of the writ petition within one month from

today.

The writ petition is disposed of accordingly.

(HARUN-UL-RASHID, JUDGE)

KMD

WPC No. 27330 of 2006
: 3 :