High Court Kerala High Court

Jose John vs The State Of Kerala Represented By … on 2 August, 2007

Kerala High Court
Jose John vs The State Of Kerala Represented By … on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21901 of 2006(G)


1. JOSE JOHN, S/O.LATE A.J.JOHN,
                      ...  Petitioner
2. T.P.MOHAMMED ASHRAF, HIGHER SECONDARY
3. M.M.SAVITHRI BHAI,
4. SHINY JACOB, HIGHER SECONDARY SCHOOL
5. T.A.SATHYANATHAN,
6. P.MANOJ KUMAR,
7. T.K.LEELA,
8. T.RENUKA DEVI,

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR OF

4. THE PRINCIPAL,

5. THE PRINCIPAL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/08/2007

 O R D E R
                         A.K. BASHEER, J.
                         --------------------------
                     W.P.(C). NO. 21901 OF 2006
                           ---------------------

                Dated this the 2nd day of August, 2007

                          J U D G M E N T

The primary prayer in this writ petition, which is at the instance

of Higher Secondary School Teachers in various subjects, is to issue

a direction to the respondents to grant them the scale of pay of

Higher Secondary School Teacher (Full-time). It is the specific case

of petitioners that the decision rendered by a Division Bench of this

Court in Ext.P7 judgment is squarely covered in their favour.

2. Learned counsel invites my attention to an order recently

issued by the Government in G.O. (MS) No.60/2007/G.Edn. dated

March 12, 2007. In the said order, the Government has decided to

“accord sanction for payment of arrear salary to those Aided Higher

Secondary School Teachers who were paid salary at the rate of

Guest teachers till 30.11.2001 in the scale of pay admissible to

Higher Secondary School Teachers.” It is further ordered that “the

arrears of salary consequent to this upto 31.12.2006 will be merged

to their P.F. Account and the same will be allowed to be withdrawn

only after 31.12.2011.”

WPC NO.21901/06 Page numbers

In view of the intervening developments, no further orders are

necessary in this writ petition other than directing respondent No.3 to

issue appropriate consequential orders in terms of the order of the

Government referred to above. This shall be done, as expeditiously

as possible, at any rate, within two months from the date of receipt of

a copy of this judgment.

Ordered accordingly.





                                              A.K. BASHEER, JUDGE


vps

WPC NO.21901/06    Page numbers




                                A.K. BASHEER, JUDGE


                                      OP NO.20954/00



                                          JUDGMENT


                                     1ST MARCH, 2007