IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1021 of 2008(S)
1. K.M. PRAKASAN, AGED 57 YEARS
... Petitioner
Vs
1. DEVARAJAN,AGED 53 YEARS
... Respondent
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :20/08/2008
O R D E R
V.GIRI, J.
-------------------------
C.O.C.No.1021 of 2008 S
-------------------------
Dated this the 20th day of August, 2008.
JUDGMENT
Having heard learned counsel for the
petitioner and learned counsel for the Corporation, I
am satisfied that there is no willful disobedience on
the part of the respondent in complying with the
directions issued by this court. But, learned counsel
for the petitioner is justified in submitting that if there
is any objection by the Local Fund Audit Department
for the grant of 23 years’ time bound higher grade
and consequent fixation of pay in the scale of pay of
Rs.7,200-11400 with effect from 1.11.1998, the
objection as such should be communicated to the
petitioner to enable him to take appropriate action.
2. Accordingly, the respondent is directed to
communicate the objections raised by the Local Fund
Audit Department in relation to the grant of 23 years’
C.O.C.No.1021 of 2008
:: 2 ::
time bound higher grade in favour of the petitioner,
by means of a formal communication within a period
of one month from today.
Contempt of Court Case is accordingly closed,
subject to the above direction.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge