IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35875 of 2010(H)
1. V.A.VIJAYAN, VELIPARAMBIL,
... Petitioner
Vs
1. COCHIN UNIVERSITY OF SCIENCE AND
... Respondent
2. THE FINANCE OFFICER, COCHIN
For Petitioner :SRI.SIBY MATHEW
For Respondent :SRI.K.S.MOHAMMED HASHIM,SC,CUSAT,COCHIN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 35875 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 17th day of December, 2010.
J U D G M E N T
The petitioner, while working as a Special Grade Peon, retired
from service on 30.4.2005 on attaining superannuation from the
school of Marine Science of the 1st respondent University. The
petitioner originally joined as a Watchman on 31.7.1968. The
petitioner had a total service of 36 years and 9 months as on the date
of retirement. The petitioner’s grievance in this writ petition is that
the petitioner has not been given the 25 year time bound higher
grade, consequent pay fixation and consequent retirement benefits
with reference to such pay fixation, which, according to the petitioner,
the petitioner is entitled to in view of the 8th Pay Revision, which was
implemented in the respondent-University. The petitioner submits
that the claim of a similarly placed person was upheld by this Court
by Ext. P8 judgment, consequent to which the University has passed
Ext. P9 order, granting identical benefit to that person. The
petitioner seeks similar benefits in this writ petition. The petitioner
submits that seeking this relief, the petitioner has already filed
Exts.P10 and P11 before the 1st respondent. The petitioner seeks a
direction to the 1st respondent to consider and pass orders on Exts.
P10 and P11 expeditiously.
2. Counsel for the University seeks further time to get
instructions. Insofar as I am only directing the 1st respondent to
consider Exts.P10 and P11 in the light of Exts. P8 and P9, I do not
think that this case should be further adjourned for enabling the
standing counsel to get instructions. In the above circumstances, this
writ petition is disposed of with a direction to the 1st respondent to
W.P.C. No. 35875/2010. -: 2 :-
consider and pass orders on Exts.P10 and P11 in the light of Exts.P8
and P9 as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.