IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1438 of 2010(D)
1. MOHAMMEDALI.K.M.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.1438 OF 2010 (D)
--------------------------------------------------
Dated this the 7th day of June, 2010
J U D G M E N T
Petitioner is the 3rd Grade Overseer in the PWD department
possessing JTSLC qualification. He was given time bound higher
grades on completion of 10,18 and 23 years of service. That was
by order dated 13.11.2006 and with effect from that date.
2. In writ petition No.25874/08, this court has upheld the
contention of similarly situated persons that they are entitled to
the benefit effective from the date on which they become eligible.
That judgment was followed in respect of another employees who
had filed WP(c).No.22761/07, which was disposed of by Ext.P9
judgment.
3. Having regard to the fact that the petitioner is similarly
situated, he is also entitled to get the benefit from 11.1.98, the
date on which he become eligible for the time bound higher
grade.
Accordingly, this writ petition is disposed of directing that
the revised pension payment orders shall be issued to the
petitioner reckoning the scale of pay ordered as per Ext.P1 with
effect from 1.11.1998. Consequential benefits shall also be
disbursed.
(ANTONY DOMINIC)
vi JUDGE
WPC.No.1438 /2010
:2 :
vi/