IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3619 of 2004(E)
1. P.BHASKARAN, S/O. KUNHIKANAN,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY CHIEF
... Respondent
For Petitioner :SRI.T.A.RAMADASAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/06/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 3619 OF 2004
==================================
Dated this the 29th day of June, 2007.
JUDGMENT
The petitioner is aggrieved as he is not granted benefits of higher
grade on completion of 20 years service as Headmaster in a primary
school. It is seen that higher grade promotion is sanctioned only with
effect from 16.09.1985 based on G.O.(P) 515/85/Fin. dated
16.09.1985. The petitioner retired from service on 31.03.1985. There
is no challenge to the government order dated 16.09.1985. If the
petitioner is aggrieved by the prescribed cut off date as per the said
government order, it is for the petitioner to approach the government
for appropriate clarification.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv