High Court Kerala High Court

K.N.Sadanandan vs The State Of Kerala on 15 February, 2010

Kerala High Court
K.N.Sadanandan vs The State Of Kerala on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10448 of 2008(R)


1. K.N.SADANANDAN
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER

3. THE ACCOUNTANT GENERAL (A & E)

4. THE PRINCIPAL

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/02/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 10448 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 15th day of February, 2010.

                            J U D G M E N T

Fixation of pay of the petitioner duly sanctioned by the

educational officer concerned was objected to by the Accountant

General. The Government concurred with the Accountant General.

Challenging the audit objection, the petitioner filed W.P(C) No.

30954/2004 and this Court, by judgment dated 2-8-2007, directed

the Government to consider the claim of the petitioner afresh on the

basis of Ext. P5 circular dated 29-7-2006. Pursuant thereto, the

Government rejected the claim of the petitioner on the ground that

Ext. P5 was cancelled by Ext. P8 order. But the petitioner points out

that Ext. P8 was issued on 26-12-2007, subsequent to the judgment of

this Court . As such, Ext. P8 cannot govern the petitioner’s case.

According to the petitioner, as such, the rejection of the claim on the

basis of Ext. P8, which came into being subsequent to the judgment

of this Court, is improper. However, for the present, the petitioner

would be satisfied if the petitioner’s claim is considered in accordance

with Ext. P11 order dated 18-1-2010 passed by the Government in

respect of the subject matter in question.

2. I have heard the learned Government Pleader also.

3. In the above circumstances, I dispose of this writ petition

with a direction to the 1st respondent to re-consider the petitioner’s

case in the light of Ext. P11 order dated 18-1-2010 as expeditiously as

possible, at any rate, within two months from the date of receipt of a

W.P.C. No. 10448/2008. -: 2 :-

copy of this judgment. The contention of the petitioner regarding

validity of the impugned orders is left open to be agitated, if necessity

arises after reconsideration as directed above.

Sd/- S. Siri Jagan, Judge.

Tds/