High Court Kerala High Court

N.Sreedharan Pillai vs State Of Kerala on 21 February, 2007

Kerala High Court
N.Sreedharan Pillai vs State Of Kerala on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13012 of 2001(Y)



1. N.SREEDHARAN PILLAI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/02/2007

 O R D E R
                               KURIAN JOSEPH, J.

                   ----------------------------------------------

                           O.P. No. 13012 of 2001

                   ----------------------------------------------

                        Dated 21st  February,  2007.


                                 J U D G M E N T

Petitioner is aggrieved since the benefit of higher

grade, counting his service from the beginning is not granted in

the light of Ext.P2. It is seen from Ext.P2 that the same is in

supersession of the earlier Government Orders. True, Ext.P2

Government Order has retrospective effect only from 27.4.1991.

But G.O.(MS)39/91 dated 27.4.1991 permitted first time bound

higher grade on completion of ten years. That Government Order

has effect from 25.9.1984. The petitioner entered service on

1.11.1975 and hence he is entitled for the first time bound higher

grade on 1.11.1985 and thereafter, the second on 1.11.1995. The

impugned orders are hence quashed.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.13012 of 20021 (Y)

———————————————-

J U D G M E N T

Dated 21st February, 2007.