High Court Kerala High Court

M.Parameswaran vs State Of Kerala on 17 September, 2007

Kerala High Court
M.Parameswaran vs State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21614 of 2004(W)


1. M.PARAMESWARAN, RETIRED ASI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A & E),

3. SUPERINTENDANT OF POLICE,

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/09/2007

 O R D E R
              THOTTATHIL B.RADHAKRISHNAN,J
              =======================
                     W.P.(C).No.21614 of 2004
               =======================
             Dated this the 17th day of September, 2007


                             JUDGMENT

It is rightly point out by the counsel on either side the issue

of law involved in this writ petition is covered in favour of the

petitioner by the judgment of the Division Bench of this Court in

State of Kerala v. Sreedharan (2004 (1) KLT 398). It is,

hence, declared that the military service of the petitioner is

eligible for being counted for the purpose of granting time bound

higher grade also. Following this declaration, the pensionary

benefits and arrears of pay shall be refixed by reckoning the

military service of the petitioner and the amounts disbursed

within an outer time limit of three months from the date of

receipt of a copy of this judgment.

The writ petition is disposed of accordingly.

THOTTATHIL B.RADHAKRISHNAN, JUDGE

dvs