High Court Kerala High Court

Kumari Ananda Devi vs The State Of Kerala Represented By … on 28 February, 2007

Kerala High Court
Kumari Ananda Devi vs The State Of Kerala Represented By … on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3571 of 2004(A)


1. KUMARI ANANDA DEVI, AGED 55 YEARS,
                      ...  Petitioner
2. K.P. REGHU RAMAN, AGED 48 YEARS,

                        Vs



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

2. THE PRINCIPAL SECRETARY TO GOVERNMENT

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/02/2007

 O R D E R
                             KURIAN JOSEPH, J.

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

                        W.P.(C) No.3571 of 2004

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

                      Dated 28th   February,  2007.


                                J U D G M E N T

The issue raised in this writ petition regarding date of

effect of re-option is covered in favour of the petitioners by the

decision of this Court reported in State of Kerala v. Lissy

Joseph (2005(4) KLT SN 70(Case No.97), wherein it has been

held that the re-option has to take effect from the date opted by

the incumbents and not the date of making the re-option.

Therefore, the impugned orders are quashed and the writ petition

is allowed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 28th February, 2007.