High Court Kerala High Court

Remadevi Amma.G. vs G.Chandramathi Amma on 8 December, 2006

Kerala High Court
Remadevi Amma.G. vs G.Chandramathi Amma on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32707 of 2006(R)


1. REMADEVI AMMA.G., AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. G.CHANDRAMATHI AMMA,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE DEPUTY DIRECTOR,

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/12/2006

 O R D E R
                                     K.M.JOSEPH, J.

                   ------------------------------------------

                      W.P.(C).No. 32707 OF 2006

                    --------------------------------------------

                 Dated this the 8th day of December,2006.


                                    JUDGMENT

Complaint of the petitioner, who is a retired teacher is that she

has been denied the revision of salary and pensionary benefits as per

the pay revision for the reason that her service book is not traceable.

Petitioner has preferred Ext.P3 representation before the third

respondent highlighting her grievances.

2. I heard learned Government Pleader also.

3. The writ petition is disposed of directing the third respondent

to consider and take a decision on Ext.P5 in accordance with law as

expeditiously as possible, at any rate within one month from the date

of receipt of a copy of this judgment.

Writ petition is disposed of as above.

K.M.JOSEPH.

JUDGE.

sv.