IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 14391 of 1999(L)
1. DR.P.SREEDEVI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.R.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :31/05/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
O.P.No.14391 of 1999
-----------------------------------------
Dated this the 31st day of May, 2010
JUDGMENT
The petitioners in this original petition entered service as
Assistant Surgeon. They were sanctioned leave without allowances
for undergoing higher studies subject to the condition that the period
of leave will not count for the purpose of increments. Later, the Kerala
Government Medical Officers’ Association, of which the petitioners are
members, moved the Government with a request that the period of
leave without allowances availed by persons like the petitioners for the
purpose of undergoing higher studies may be reckoned for the purpose
of grant of increments. That request was rejected by Ext.P6 letter
dated 5.8.1998. This original petition is filed challenging Ext.P6 and
seeking a direction to the respondents to treat the period of leave
without allowances availed by the petitioners as service qualifying for
the grant of increments.
2. The issue involved in this original petition is similar to
the one raised in O.P.No.6607 of 1999 which stands dismissed by
judgment delivered on 28-5-2010. In view of the the said decision, no
relief can be granted to the petitioners.
The original petition fails and is accordingly dismissed.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
O.P.No.14391 of 1999
—————————-
JUDGMENT
31st May, 2010