High Court Kerala High Court

Geetha K.Pillai vs The District Educational Officer on 20 August, 2010

Kerala High Court
Geetha K.Pillai vs The District Educational Officer on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21994 of 2010(Y)


1. GEETHA K.PILLAI, W/O.R.V.BABU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE CORPORATE MANAGER/SECRETARY,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :20/08/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                        ----------------------------
                        W.P.(C)No.21994 of 2010
                        ----------------------------
                         Dated 20th August, 2010

                                JUDGMENT

The petitioner is working as High School Assistant (Maths)

under the second respondent. This writ petition has been filed mainly

with the prayer to issue a writ of mandamus commanding the first

respondent to disburse salary and allowances to the petitioner from

2.6.2008 onwards and for such other consequential reliefs. The

contention of the petitioner is that in the light of Ext.P2 there is absolutely

no reason for the respondents to decline to disburse the salary. It is the

further contention that they are bound to take appropriate action in terms

of Ext.P3. Raising such contentions and grievances against the non-

disbursement of salary, the petitioner has submitted Ext.P5 before the

District Educational Officer, Kanjirappilly. The learned Government

Pleader, upon instructions, submitted that the representation submitted

by the petitioner on the aforesaid subject has been received by the

District Educational Officer, Kanjirappilly on 5.8.2010. In the

circumstances, this writ petition is disposed of with a direction to the

District Educational Officer, Kanjirappilly to consider the representation

submitted by the petitioner to redress her grievances in the matter of

non-disbursement of salary which was received by him on 5.8.2010,

WP(C).No.21994/2010 2

expeditiously, at any rate, within a period of six weeks from the date of

receipt of a copy of this judgment with notice to the petitioner. Needless

to say that while considering the same, the first respondent shall also

look into Exts.P2 and P3. In case a decision favourable to the petitioner

is taken on the said representation, the consequential reliefs shall be

granted to the petitioner within one month thereafter.

C.T.RAVIKUMAR
Judge

TKS