High Court Kerala High Court

Prof.Chacko George vs State Of Kerala on 12 December, 2006

Kerala High Court
Prof.Chacko George vs State Of Kerala on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26442 of 2003(W)


1. PROF.CHACKO GEORGE, 'YOGIA VEEDU',
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DY.DIRECTOR OF COLLEGIATE EDUCATION,

4. THE PRINCIPAL SREESANKARA COLLEGE,

                For Petitioner  :SRI.K.P.VIJAYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :12/12/2006

 O R D E R
                                 KURIAN JOSEPH, J.

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

                              W.P(C)No. 26442 of  2003

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

                   Dated this the 12th  day of  December, 2006


                                       JUDGMENT

The writ petition is filed with the following prayer:-

(a) issue a writ of mandamus or any other writ, or

direction, directing the 2nd and 3rd respondents to act upon

Ext.P10 representation and take steps to extend to the

petitioner all service benefits like fixation of pay,

increment and arrears reckoning the period of 12-8-1981

to 11-8-1985 into account when the petitioner was on

deputation in foreign service sponsored by the

Government of India as directed in Exts.P3, P4 & P5.

There is no counter affidavit. There will be a direction to the second

respondent to take appropriate action on Ext.P10 representation in

accordance with law with notice to the petitioner within a period of three

months from the date of production of a copy of this judgment. Depending

on the action thus taken in the matter, steps will also be taken to settle the

pension and pensionary benefits of the petitioner within another two

months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.