High Court Kerala High Court

M.Krishnan vs The Sub Treasury Officer on 19 November, 2007

Kerala High Court
M.Krishnan vs The Sub Treasury Officer on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33858 of 2007(E)


1. M.KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE SUB TREASURY OFFICER,
                       ...       Respondent

2. THE DISTRICT TREASURY OFFICER,

3. THE DIRECTOR OF TREASURIES,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2007

 O R D E R
                             V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 33858 of 2007
                      --------------------------
             Dated this the 19th November, 2007

                        J U D G M E N T

The petitioner who is working as Selection Grade

Accountant is aggrieved by the refixation and consequent

deduction of scale of pay granted to him in the post of Selection

Grade Accountant as per Exhibit-P10 order dated 15.2.2007.

Perusal of Exhibits P12 and P13 will show that apparently

respondents have proceeded on the premise that benefits earlier

granted to the petitioner has been cancelled, but this has not

been taken into account in the course of fixation of the

petitioner’s pay in the promoted cadre. In other words

respondents have proceeded on the premise that there is an

error in the fixation of the petitioner’s pay scale in the post of

Selection Grade Accountant also. Be that as it may I do not

propose to express any final opinion in this regard. It is proper

for the petitioner to move the Government against Exhibits P12

and P13. Petitioner may therefore file a representation before

the 4th respondent, within a period of six weeks from the date of

receipt of a copy of this judgment treating Exhibits P12 and P13

as show cause notices, in which event, the 4th respondent after

W.P ( C) No. 33858 of 2007
2

hearing the petitioner shall take a decision thereon, within three

months thereafter. The petitioner’s pay in the post of Selection

Grade Accountant fixed under Exhibit-P11 will continue to be

operative till orders are passed by the Government in this

regard.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 33858 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007