High Court Kerala High Court

Reghuthaman R. vs State Of Kerala on 19 February, 2007

Kerala High Court
Reghuthaman R. vs State Of Kerala on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29302 of 2003(L)


1. REGHUTHAMAN R., S/O. P.RAGHAVAN,
                      ...  Petitioner

                        Vs



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

2. CHIEF ENGINEER, ADMINISTRATION,

3. ACCOUNTANT GENERAL (A&E) (AUDIT)

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/02/2007

 O R D E R


                          KURIAN JOSEPH, J.

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

                 W.P.(C) NO. 29302 OF 2003 L

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

        Dated this the 19th day of February,2007



                           JUDGMENT

This Writ Petition is filed with the following

prayers:

“i) To call for the records leading to Ext.P7 and quash

the same by the issuance of a writ in the nature of

certiorari or any other writ or order or direction.

(ii) To call for the records leading to Ext.P8 and quash

the same by the issuance of a writ in the nature of

certiorari or any other writ or order or direction.

(iii)To declare that the petitioner is entitled to get the

extended period of services for increments time bound

higher grade and pensionary benefits.

(iv) To issue a writ in the nature of mandamus or any other

appropriate writ order or direction compelling and

commanding the respondents to reckon the extended

period of service of the petitioner for increment,

time bound higher grade and pensionary benefits.”

There is no counter affidavit. According to the petitioner, he

satisfies all the conditions under Part III to count the

services as qualifying services. However, the matter was

rejected by a one line order stating that the petitioner is not

entitled to any benefit other than pay and allowances for the

extended period of service, as per the impugned Ext.P7 order.

:: 2 ::

For want of any counter affidavit or any instruction,

this Court is not in a position to gather the

reasonings in the order.

2. Ext.P7 is quashed. There will be a direction

to the Government to consider Ext.P5 with notice to

the petitioner and pass a speaking order within a

period of four months from the date of production of a

copy of this judgment.

The Writ Petition is disposed of as above.

(KURIAN JOSEPH)

Judge

ahz/

:: 3 ::

KURIAN JOSEPH,J.

————————

————————

W.P.(C)NO. OF

JUDGMENT

19th February, 2007

————————

:: 4 ::