High Court Kerala High Court

Dr.P.Gopalakrishna Mambi vs State Of Kerala on 21 December, 2006

Kerala High Court
Dr.P.Gopalakrishna Mambi vs State Of Kerala on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25954 of 2003(M)


1. DR.P.GOPALAKRISHNA MAMBI,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF COLLEGIATE EDUCATION,

3. ACCOUNTANT GENERAL (A&E) KERALA,

                For Petitioner  :SRI.CHERIAN VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/12/2006

 O R D E R
                                 KURIAN JOSEPH, J.

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

                              W.P(C)No. 25954 of  2003

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

                   Dated this the 21st  day of  December, 2006


                                       JUDGMENT

The challenge is on Ext.P5 whereby the petitioner was granted leave

on loss of pay from 6-9-1996 to 14-12-1998. According to the petitioner

since he had applied for leave on medical certificate he should have been

granted leave on loss of pay on medical certificate. The issue is covered in

favour of the petitioner by the decision of this court in Pushpangadan v.

State of Kerala, 2002 (3) KLT 519. I quash Ext.P5. There will be a

direction to the first respondent to pass fresh orders in the matter in the light

of Ext.P2 recommendation made by the Deputy Director. This shall be done

within a period of three months from the date of receipt of a copy of this

judgment and the consequential benefits shall be disbursed to the petitioner

within another two months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.