High Court Kerala High Court

V.J. Rajan vs The Registrar on 17 October, 2008

Kerala High Court
V.J. Rajan vs The Registrar on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5015 of 2005(V)


1. V.J. RAJAN, JUNIOR LIBRARIAN (RETD.)
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, COCHIN UNIVERSITY OF
                       ...       Respondent

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  :SRI.SUNIL CYRIAC, SC, COCHIN UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/10/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                     W.P.(C).No.5015/2005
    -----------------------------------------------------------
            Dated this the 17th day of October, 2008


                           JUDGMENT

Petitioner commenced service as Library Assistant with

effect from 21.7.1969. He was promoted as Technical

Assistant on 22.5.1981 and thereafter as Junior Librarian,

(re-designated post of Reference Assistant), with effect

from 25.4.1994. He continued in that post and retired from

service on 31.5.2001. In this writ petition, the complaint is

regarding the alleged refusal of the University in giving the

benefit of scale of pay attached to the post of Reference

Assistant with effect from 1.9.1985. This claim was

considered by the University and was rejected by Ext.P10.

The petitioner continued to make representations and that

resulted in Ext.P15. It is challenging Exts.P10 and P15 the

writ petition has been filed.

WP(c).No.5015/2005 2

2. As already noticed, the petitioner’s claim is for the

scale of pay attached to the post of Reference Assistant. A

reading of Ext.P10 itself shows that the petitioner did not

hold the post of Reference Assistant, but was holding only

the post of Special Grade Reference Assistant, a post

different from that of Reference Assistant. The order also

shows that he was being paid at the scale as applicable to

the post of Special Grade Reference Assistant. If that be so,

as the petitioner has not worked as Reference Assistant, the

claim of the petitioner for the scale of pay of Reference

Assistant has been rightly rejected by the University.

I do not also find any substance in the claim of the

petitioner for the Higher scale of Rs.1100/- to 2200/- as

against the scale of Rs.1050/- to 2000 which was extended

to the petitioner.

Writ Petition is dismissed.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.5015/2005 3