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.
=======================