High Court Kerala High Court

Kerala Ex-G.R.E.F. Welfare Assn vs Union Of India on 3 December, 2010

Kerala High Court
Kerala Ex-G.R.E.F. Welfare Assn vs Union Of India on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 22825 of 2001(P)



1. KERALA EX-G.R.E.F. WELFARE ASSN.
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.P.S.KRISHNA PILLAI

                For Respondent  :SRI.JOHN VARGHESE, ASSISTANT SG

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/12/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      O.P. No. 22825 OF 2001
                     ~~~~~~~~~~~~~~~~~~~~~~~
              Dated, this the 3rd day of December, 2010

                                JUDGMENT

The petitioners have approached this Court with the following

prayers:

(a) to issue a writ or mandamus or any other

appropriate writ, order or direction, directing respondents to

take necessary steps to remove all disparities between the

terms and conditions of service such as salary, allowances,

ration etc or Army personnel posted in GREF units and

other officers and mens in the GREF service with

retrospective effect from 06.05.1983 without any further

delay, within a time limit to be fixed by this Hon’ble Court;

(b) to issue a writ of mandamus or any other

appropriate writ, order or direction, directing respondents to

frame suitable and comprehensive rules or regulations

governing the organisational set up of the GREF and

service conditions of its personnel without any further delay,

within a time limit to be fixed by this Hon’ble Court.

(c) to declare that GREF personnel are entitled to the

same revised scales of pay and allowances as made

applicable to similarly placed Central Government

Employees on the basis of the Report of the Vth Pay

Commission from 01.01.1996;

O.P. No. 22825 of 2001
2

(d) to issue a writ of mandamus or any other

appropriate writ, order or direction, directing respondents to

refix and disburse the salary, allowances and other benefits

due to GREF personnel retrospectively with effect from

01.01.1996 as a consequential relief to relief (c) above.

(e) to declare that the benefits of Exhibit P2

Government of India, Ministry of Defence (Finance) letter

dated 25.04.1996 are applicable to corresponding

categories of GREF personnel also;

(f) to issue a writ of mandamus or any other

appropriate writ, order or direction, directing respondents to

grant the benefits of Ext. P2 to corresponding categories of

GREF personnel with retrospective effect, without any

further delay, within a time limit to be fixed by this Hon’ble

Court;

(g) to declare that the provisions of the Central Civil

Service (Joining time) Rules, 1979 are applicable as such to

the GREF personnel also and

(h) to grant such other reliefs that this Hon’ble Court

may deem fit and proper in the circumstances.

When the case is taken up for hearing, there is no representation for

either side. Dismissed for default.

P. R. RAMACHANDRA MENON, JUDGE
kmd