High Court Kerala High Court

The Director vs P. Saraswathy on 9 December, 2009

Kerala High Court
The Director vs P. Saraswathy on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2492 of 2009()


1. THE DIRECTOR,
                      ...  Petitioner
2. THE INSTITUTE OF MENTAL HEALTH AND
3. STATE OF KERALA,

                        Vs



1.  P. SARASWATHY,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :09/12/2009

 O R D E R
      KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
        ------------------------------------------------
                  W.A.No.2492 of 2009
         -----------------------------------------------
     Dated this the 9th day of December, 2009

                        JUDGMENT

Kurian Joseph, J.

This writ appeal is at the instance of

the respondents in the writ petition. In the

nature of the order which we propose to pass, we

do not think it necessary to go into the various

questions raised in the writ appeal, since the

appeal is filed only against an interim order.

2. The main prayer in the writ petition

pertains to the question as to whether the writ

petitioner is entitled to continue beyond the

age of 55 years in the 2nd appellant institute,

in which the 1st appellant is the Director. The

question has to be considered in the writ

petition itself.

3. We are informed that the steps taken

by the Institute to terminate the services of

such people are pending consideration before the

learned single Judge in W.P.(C)No.3309/05.

There is also an interim order staying the

W.A.No.2492 of 2009

:: 2 ::

termination. In that view of the matter, unless

both the writ petitions are clubbed together,

heard together, and disposed of by common

judgment, there is every likelihood of the

question being answered differently. We also

feel that certain observations and finding in

the interim order under appeal are likely to

have an impact on the decision in the writ

appeal.

4. Therefore, there will be a direction

that W.P.(C)No.31153/08 should be consolidated

with W.P.(C)No.3309/05. The same will be posted

forthwith, according to roster, so that they may

be disposed of expeditiously.

5. Subject to the continuance of the

interim order in W.P.(C)No.3309/05, the

respondent herein shall be continued in service.

Needless to say that, so long as the respondent

is in service, she shall be paid salary and

other service benefits available to the post,

subject to the final decision in the writ

petitions. In that view of the matter, we set

aside the interim order under appeal.

W.A.No.2492 of 2009

:: 3 ::

Writ appeal is disposed of as above.

Sd/-

(KURIAN JOSEPH)
JUDGE

Sd/-

(C.T.RAVIKUMAR)
JUDGE

SK/-

//true copy//

P.S. to Judge.