High Court Kerala High Court

Vincent K.R. vs State Of Kerala on 1 December, 2009

Kerala High Court
Vincent K.R. vs State Of Kerala on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28109 of 2009(R)


1. VINCENT K.R., AMIN, DISTRICT COURT,
                      ...  Petitioner
2. K.V.VIJAYAKUMARAN, AMIN, DISTRICT COURT,
3. BABU.A., AMIN, DISTRICT COURT,
4. ABDUL RAZACK, AMIN, DISTRICT COURT,
5. O.I.BENNY, AMIN, MUNSIFF'S COURT,
6. BINDU.K., AMIN, DISTRICT COURT,
7. BHARATHARAJAN K.M., AMIN, SUB COURT,
8. G.SANKARDAS, AMIN, SUB COURT,
9. P.JAYAPRAKASH, AMIN, SUB COURT,
10. DEVAKIKUTTY, AMIN, SUB COURT,
11. CHANDRASEKHARAN, AMIN, SUB COURT,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REGISTRAR,

3. THE DISTRICT JUDGE, PALAKKAD.

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 28109 OF 2009 (R)
               =====================

          Dated this the 1st day of December, 2009

                         J U D G M E N T

The prayer sought in this writ petition filed by persons who

are working as Amins, is to direct respondents to provide them

the benefit of GO(P) No.617/95/(58)/Fin. dated 1/1/95 or to step

up their pay on par with that of Sri.J.P.Anil Kumar. However,

during the pendency of this writ petition, the Government have

issued GO(Rt) No2813/2009/Home dated 22/9/09, a copy of which

has been produced as Ext.P7 along with IA No. 15009/09.

2. By Ext.P7 Government Order, Government have

extended the higher grade admissible to Duffedars under

common category to the Process Servers/Court Keepers/Duffedars

of Judicial Department w.e.f. 1/3/92 with monitory benefits from

01/04/95. Petitioners submit that they will be contended if the

benefit of Ext.P7 is extended to them and only seeks a direction

to the respondents to extend the monitory benefits as ordered in

the said Government Order.

3. Having regard to the contents of the Government

Order dated 22/9/09 referred to above, this writ petition is

WPC 28109/09
:2 :

disposed of directing the 3rd respondent to pass appropriate order

on their claim to extend the monitory benefits flowing from Ext.P7

Government Order to the petitioners. This shall be done, as

expeditiously as possible, at any rate within 8 weeks of

production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp