IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2071 of 2006()
1. STATE OF KERALA,
... Petitioner
Vs
1. S.RAJENDRAN PILLAI,
... Respondent
2. P.S.PARAMESWARAN, ASSISTANT GRADE-1,
3. P.L.STEPHEN, ASSISTANT GRADE-1,
4. HIGH COURT OF KERALA REPRESENTED BY
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAY
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/01/2007
O R D E R
K.A.ABDUL GAFOOR &
K.R. UDAYABHANU, JJ.
==============================
W.A.NO. 2071 OF 2006
============================
DATED THIS THE 19TH DAY OF JANUARY 2007
JUDGMENT
Abdul Gafoor,J.
Taking into account the relevant rule, the
eligibility for appointment by transfer as Assistant
Grade-II from among Typist/Copyist Grade-I as on the
relevant date and the retrospective promotion even
prior to that date to the post of Senior Grade
Typist/Copyist, such transfers are not strictly as per
rules. Anyhow to avoid heart burn, we are of the
view that the transfer granted to the respondents/writ
petitioners to the category of Assistant Grade-
II/Grade-I, shall be left undisturbed, but the higher
rate of pay that they were paid than that entitled on
such transfer if allowed from the category of
Typist/Copyist Grade-I, consequent on the
W.A.NO. 2071/2006 -2-
retrospective promotion as Senior Grade
Typist/Copyist, shall be treated as personal pay
until the same is wiped off by the accruing
increments in the scale of pay of Assistant Grade-II/I
as the case may be. The writ appeal is closed.
Sd/-
K.A.ABDUL GAFOOR
JUDGE
Sd/-
ks. K.R.UDAYABHANU,
JUDGE
TRUE COPY
P.S.TO JUDGE