IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11410 of 2005(G)
1. DR. SHEELA PAUL T., ASSOCIATE PROFESSOR
... Petitioner
Vs
1. KERALA AGRICULTURAL UNIVERSITY,
... Respondent
2. THE EXECUTIVE COMMITTEE OF THE KERALA
3. THE REGISTRAR, KERALA AGRICULTURAL
4. SECRETARY TO GOVERNMENT, DEPARTMENT
5. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 11410 of 2005
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 12th February, 2009.
J U D G M E N T
This writ petition relates to the claim of Assistant Professors in
the service of the Kerala Agricultural University who became
Assistant Professors between 1-1-1986 and 25-6-1990 for the revised
scale of pay applicable to Assistant Professors.
2. The question came up before me yesterday in two other
original petitions, viz. O.P.Nos. 32497/2002 and 7616/2003, in which I
had rendered a decision in favour of the Assistant Professors similarly
situated like the petitioners in this writ petition on the basis of a
Government Order passed subsequent to the filing of this writ
petition. In the above circumstances, following the judgment in those
two original petitions, I allow this writ petition and quash Exts.P.3 and
P4 declaring that the petitioner is entitled to the benefit of the
Government Order referred to in the judgment in O.P.Nos.
32497/2002 and 7616/2003.
Sd/- S. Siri Jagan, Judge.
Tds/