IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (CAT).No. 1117 of 2010(S)
1. THE CHAIRMAN-CUM-MANAGING DIRECTOR,
... Petitioner
2. THE CHIEF ENGINEER(CIVIL),
3. THE EXECUTIVE ENGINEER(CIVIL),
4. THE ACCOUNTS OFFICER, THE EXECUTIVE
Vs
1. M.K.PRABHAKARAN ,S/O.KARUPPAN,
... Respondent
For Petitioner :SRI.V.R.KESAVAKAIMAL, SC, BSNL
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :13/12/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
O.P.(CAT) No.1117 of 2010
....................................................................
Dated this the 13th day of December, 2010.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the BSNL. Order under challenge is the one
issued by the CAT directing the petitioners to pay Island Special Duty
Allowance to the respondent for serving in Lakshadweep Islands.
Petitioners’ case is that the allowance referred above is payable only
when there is posting outside the Circle. Since Lakshadweep forms part
of Kerala Circle, respondent is not entitled to the special allowance is
the case of petitioners. We notice that the Tribunal has only followed
orders in respect of other persons serving BSNL in Lakshadweep
Islands who were granted the benefit. However, the case of the
petitioners is that those persons referred to in those O.As. in para 8 of
the Tribunal’s order were transfered from other regions. We do not find
any difference as to from which region a person is transferred to the
Island to entitle him for the special allowance applicable to people
posted in Islands. It is a matter of common knowledge that those living
2
in Lakshadweep are subject to lot of geographical and social hardships
and they don’t get much of the comfort, convenience or social life
which people in the main land are entitled. So much so, we do not find
any ground to interfere with the finding of the Tribunal granting relief
to the respondent which is similar to the relief granted to others serving
in Lakshadweep. Consequently we dismiss the O.P.(CAT).
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms