High Court Kerala High Court

K.C. Krishnan vs State Of Kerala on 17 July, 2008

Kerala High Court
K.C. Krishnan vs State Of Kerala on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21518 of 2008(J)


1. K.C. KRISHNAN, S/O. KUNHAMBU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. THE ACCOUNTANT GENERAL,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).21518/2008
                        --------------------
            Dated this the 17th day of July, 2008

                        JUDGMENT

Petitioner retired from service as Agricultural

Assistant in the year 1988. At the time of retirement, his

pay scale was Rs.1050-30-1200-40-2000. He submits that

in the year 2006, the post of Agricultural Assistant was re-

designated as Agricultural Field Officer. Therefore, the

petitioner is eligible to get pension at the rate of 50% in

the revised scale of pay of Rs.10,790/-. His application in

this regard as Ext.P2 is pending before the Accountant

General.

Having heard learned counsel for the petitioner, writ

petition is disposed of directing the second respondent to

consider and pass orders on Ext.P2 within a period of

three months from the date of receipt of a copy of this

judgment. Petitioner shall produce a copy of the writ

petition along with the copy of the judgment before the

second respondent.

V.GIRI,
Judge

mrcs