IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1298 of 2008()
1. S.N. OMANA, SELECTION GRADE LECTURER,
... Petitioner
Vs
1. UNION OF INDIDA, REP. BY ITS
... Respondent
2. UNIVERSITY GRANTS COMMISSION,
3. THE STATE OF KERALA, REP. BY ITS
4. THE PRINCIPAL SECRETARY,
5. V.P. SUSEEL BABU, SELECTION GRADE
6. SUDHA B. NAIR, SELECTION GRADE
7. DR.P.SARASWATHY, SELECTION GRADE
8. N. VIJAYAN MENON, SELECTION GRADE
9. T.P. GIRIJA KUMARI, SELECTION GRADE
10. DR.K.P. SUBASH CHANDRAN, SELECTION GRADE
11. S. GEETHA KUMARI, SELECTION GRADE
12. P.SUDHAKARAN, SELECTION GRADE
13. K. GIRIJA DEVI, SELECTION GRADE
14. K. SUSHAMA, SELECTION GRADE LECTURER,
15. N. RADHAKRISHNAN, SELECTION GRADE
16. J. UMA DEVI, SELECTION GRADE
17. P. JAGADEESH KUMAR, SELECTION GRADE
18. V.S. NALINAKUMARI, SELECTION GRADE
19. M.S. KALLIANI, SELECTION GRADE
20. K GEETHA, SELECTION GRADE LECTURER,
21. C.S. AJITH KUMAR, SELECTION GRADE
22. R. HARIDAS (ON DEPUTATION),
For Petitioner :SRI.D.SREEKUMAR
For Respondent :SRI.ABRAHAM THOMAS, CGC
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :21/01/2009
O R D E R
KURIAN JOSEPH & P.R. RAMACHANDRA MENON, JJ.
------------------------------------------
Writ Appeal No.1298 OF 2008
------------------------------------------
Dated this the 21st day of January, 2009.
J U D G M E N T
Kurian Joseph, J.
Heard Sri.D.Sreekumar, learned counsel appearing for the
appellant-first petitioner and learned Additional Solicitor General
appearing for respondents 1 and 2 and also learned Senior
Government Pleader appearing for respondents 3 and 4.
2. This appeal is filed aggrieved by the judgment dated
10.03.2008 in W.P.(C) No.7964/2008. The issue pertains to the
claim made by the writ petitioner for placement in the scale of
pay of Rs.14,940/- on completion of five years as Selection Grade
Lecturer. We have already held in Writ Appeal No.1394/2008
and connected cases that Selection Grade Lecturers will be
entitled to the said scale on completion of five years as Selection
Grade Lecturer after 01.01.1996.
W.A.No.1298/08 2
Therefore, we set aside the judgment under appeal and
allow the writ petition in terms of the judgment referred to
above.
KURIAN JOSEPH
JUDGE
P.R. RAMACHANDRA MENON
JUDGE
smp
W.A.No.1298/08 3
KURIAN JOSEPH &
P.R. RAMACHANDRA MENON, JJ.
W.A. No. 1298 OF 2008
J U D G M E N T
21.01.2009