IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32392 of 2008(F)
1. M.J.MARY,AGED 62, W/O.JOSEPH,
... Petitioner
Vs
1. CORPORATION OF COCHIN,
... Respondent
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :04/11/2008
O R D E R
P.N.Ravindran, J.
=====================
W.P(C).No.32392 of 2008
=====================
Dated this the 4th day of November, 2008.
JUDGMENT
Heard Sri.K.S.Madhusoodanan, the learned counsel appearing for
the petitioner and Sri.C.M.Suresh Babu, the learned standing counsel
appearing for the Cochin Corporation.
2. The petitioner is a former employee of the Cochin Corporation.
She retired from service on 30.9.2006 on attaining the age of
superannuation. Though her terminal benefits have been disbursed,
gratuity, arrears of salary which she is entitled to consequent on the
revision of pay with effect from 1.7.2004 and the revised pensionary
benefits have not so far been disbursed. The petitioner submits that
claiming the said benefits, she has filed Ext.P2 representation dated
17.9.2008 before the Secretary, Cochin Corporation and that the
Secretary may be directed to consider the same, take a decision thereon
and disburse the monetary benefits expeditiously.
3. The petitioner admittedly retired from service on 30.9.2006.
The scale of pay of employees of the Cochin Corporation was revised with
effect from 1.7.2004 in implementation of the 2004 pay revision.
Therefore, the petitioner is entitled to have her pay revised with effect
from 1.7.2004 and payment of arrears thereof from 1.7.2004 till
30.9.2006. Consequently, she would also be entitled to revised
WP(C) 32392/08 -: 2 :-
pensionary benefits. The respondent has not so far been extended the
said benefit to the petitioner. Such being the situation, I dispose of the
Writ Petition with a direction to the Secretary, Cochin Corporation to
extend to the petitioner the benefits flowing from 2004 pay revision
which was implemented in the Cochin Corporation with effect from
1.7.2004. The Secretary, Cochin Corporation shall within three months
from today, re-fix the pay and allowances payable to the petitioner and
also the terminal benefits taking note of the pay revision introduced with
effect from 1.7.2004 and disburse the arrears thereof.
P.N.Ravindran,
Judge.
ess 8/11