IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1387 of 2005()
1. STATE OF KERALA, REP. BY THE
... Petitioner
2. THE INSPECTOR GENERAL OF REGISTRATION,
3. THE DISTRICT REGISTRAR, KOLLAM.
4. THE SUB REGISTRAR,
Vs
1. UDAIBAN BEEVI M.,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.V.THAMBAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :23/10/2008
O R D E R
J. B. KOSHY &
K. P. BALACHANDRAN, JJ.
------------------------------------------------
W. A. No.1387 of 2005
------------------------------------------------
Dated this the 23rd day of October, 2008
JUDGMENT
Koshy, J
Heard both sides.
2. In the impugned judgment, the learned
Single Judge disposed of the Writ Petition
based on the judgment in Mercy v. State of Kerala (2004
(2) KLT 848). The above judgment was modified by
a Division Bench of this court and held that
arrears payable shall be limited for three
years immediately preceding the date of
respective impugned judgments in these cases
and arrears so payable shall always be
depending upon the area which the incumbent is
expected to sweep. The learned Single Judge in
W. A. No.1387 of 2005 -2-
the impugned judgment disposed of the Writ
Petition in terms of the judgment in Mercy v.
State of Kerala (cited supra). This appeal is also
disposed of in terms of the appeal judgment
passed by the Division Bench of this Court in
W.A. No.1863/04 and connected cases.
J. B. KOSHY
JUDGE
K.P.BALACHANDRAN,
JUDGE
kns/-