IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3350 of 2008(W)
1. ABY PAUL, S/O POULSON, AGED 36,
... Petitioner
Vs
1. THE SECRETARY, GOVERNMENT EDUCATION
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION,
3. THE PRINCIPAL,
For Petitioner :SRI.K.S.MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/03/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.3350 of 2008
--------------------------------------
Dated 24th March, 2009
JUDGMENT
The issue raised in this writ petition is covered in favour of
the petitioner by the decision of the Division Bench of this Court in
W.A.No.2734 of 2007 and connected cases. By the said judgment, the
Division Bench held that leave without allowances availed by
teachers prior to 11.5.2005 for the purpose of undergoing the B.Ed.
Degree course will count for the purpose of grant of increments and
pension. In view of the said decision, Ext.P5 is quashed and the
respondents are directed to count the period of leave availed by the
petitioner for undergoing the B.Ed. Degree course for the purpose of
grant of increments and pension. Necessary orders regarding
sanctioning of increments shall be issued within three moths from the
date of receipt of a copy of this judgment. Consequential re-fixation of
pay shall be made and arrears disbursed within another period of
three months thereafter.
The writ petition is allowed as above. No costs.
P.N.RAVINDRAN
Judge
TKS