IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5129 of 2002(I)
1. K.RAMACHANDRAN,AGED 38 YEARS S/O.KORAN,
... Petitioner
Vs
1. THE DEPUTY GENERAL MANAGER,SPORTS,
... Respondent
2. THE ADMINISTRATOR,UNION TERRITORY OF
For Petitioner :SRI.P.V.MOHANAN
For Respondent :SRI.K.RAMAKUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
O.P. NO. 5129 OF 2002
---------------------
Dated this the 11th day of December, 2006
J U D G M E N T
The writ petition is filed with the following prayers:-
“(i) To issue writ of mandamus order or direction
commanding the respondents to fix the pay of the petitioner in
the scale of Rs.2,610-3,540 with D.A., H.R.A., C.C.A., and
increments in the scale of Rs.2,610-3,540/- as being granted
to group ‘D’ officials and disburse the same with effect from
1.1.1996.
(ii) To issue a writ of mandamus order or direction
commanding the respondent to pay Rs.19,479/- being arrears
of pay from 1.5.1996 to 1.4.1998 based on the fixation of pay
pursuant to Ext.P3.
(iii) To issue a writ of mandamus order or direction
commanding the respondent to regularise the service of the
petitioner as Driver in SPORTS with all consequential
benefits.”
There will be a direction to the 1st respondent to take appropriate action on
Ext.P5, with notice to the petitioner, if not already taken, within a period of three
months from the date of production of a copy of this judgment by the petitioner. In
the event of the petitioner filing a statement showing any eligible amounts that has
not been disbursed, steps will be taken to disburse the same in the meanwhile. The
original petition is disposed of as above.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.5129/02
JUDGMENT
11th DECEMBER, 2006