High Court Kerala High Court

P.P.Vasu vs Nanmanda Co-Operative Rural Bank on 21 March, 2007

Kerala High Court
P.P.Vasu vs Nanmanda Co-Operative Rural Bank on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11302 of 2003(U)


1. P.P.VASU, SECRETARY (RETIRED),
                      ...  Petitioner

                        Vs



1. NANMANDA CO-OPERATIVE RURAL BANK
                       ...       Respondent

2. ASSISTANT REGISTRAR OF CO-OPERATIVE

3. KERALA STATE CO-OPERATIVE EMPLOYEES

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/03/2007

 O R D E R
                                KURIAN JOSEPH, J.

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

                            O.P. NO. 11302 OF 2003

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

                Dated this the 21st day of March, 2007.


                                    J U D G M E N T

Issue raised in this petition pertains to the pay scale of the petitioner.

While passing Exhibits P9 and P10 orders, third respondent did not have the

opportunity to peruse Exhibits P11 and P13. It is the contention of the

petitioner that in view of Exhibits P2 to P5, he is entitled to have the reliefs as

claimed in Exhibits P11 and P13. Hence, I quash Exhibits P9 and P10 orders

with direction to the third respondent to pass fresh orders in the matter with

notice to the petitioner and first respondent within a period of three months

from date of production of a copy of this judgment along with the documents

referred to above.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp