IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 85 of 2010()
1. MANAGING DIRECTOR,KERALA STATE HANDLOOM
... Petitioner
Vs
1. ALL KERALA TEXTILE WORKERS & STAFF
... Respondent
For Petitioner :SRI.P.K.VIJAYAMOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :26/05/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
Writ Appeal No.85 of 2010
....................................................................
Dated this the 26th day of May, 2010.
JUDGMENT
Ramachandran Nair, J.
We do not find any merit in the Writ Appeal because pay revision
was done based on Ext.P2 judgment. The surviving grievance after
implementation of Ext.P2 is denial of arrears based on Grade benefit
from 1.1.2000 to 30.4.2006. Appellants’ case is that based on
Government Orders concerned members of first respondent Federation
and the second respondent are not entitled to arrears. The learned
Single Judge allowed the claim because the Grade benefit was
approved in Ext.P2 judgment. Further, persons similarly placed were
given the Grade benefit with arrears. We, therefore, find no merit in
the Writ Appeal and the same is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms