IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1049 of 2009()
1. C.B.PREETHI
... Petitioner
Vs
1. THE COMMISSIONER OF LAND REVENUE & ORS
... Respondent
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/01/2010
O R D E R
K.BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
----------------------------------------------
R.P.No.1049/2009 in W.A. No.1401 of 2009
----------------------------------------------
Dated 4th January, 2010.
O R D E R
Balakrishnan Nair, J.
The direction in paragraph 4 of the judgment under
review that the period from 1.11.2006 to 7.12.2007 will be
treated as suspension for the time being for the purpose of
releasing the service benefits like increment, pay revision arrears
etc. to the review petitioner/respondent and also the direction to
the competent authority to review the matter after the
culmination of the criminal proceedings, are under challenge in
this review petition.
2. As far as the treating of suspension period is
concerned, according to the review petitioner, essentially it is a
matter for the Government to decide under Rule 56B of Part I
Kerala Service Rules, at the first instance. So, she prays for
vacating that direction and giving her liberty to pursue the matter
before the Government.
3. We heard the learned Government Pleader on this
point. We feel that it is not necessary for this court to order how
the aforementioned period should be treated. It is a matter for
R.P.No.1049/2009 in W.A. No.1401 of 2009
2
the Government to decide at the first instance. Accordingly, the
aforementioned directions in paragraph 4 of the judgment are
recalled. The petitioner will be free to move the Government for
appropriate reliefs. Her contentions are kept open.
K.BALAKRISHNAN NAIR, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
K.BALAKRISHNAN NAIR &
C.T.RAVIKUMAR, JJ.
———————————————-
R.P.No.1049/2009 in W.A. No.1401 of 2009
———————————————-
O R D E R
Dated 4th January, 2010.