IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12289 of 2004(K)
1. SAJEEV V.P.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR OF COLLEGIATE
3. THE PRINCIPAL,
4. UNIVERSITY OF KERALA,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :SRI.M.K.CHANDRAMOHAN DAS,SC,KERALA UTY.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/09/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 12289 OF 2004 K
====================
Dated this the 17th day of September, 2008
J U D G M E N T
The petitioner, who was appointed as a Lecturer was placed in the
senior grade by Ext.P1 w.e.f.10/10/2000. This was approved by the
University, but however, his arrears have not been paid for the period
from 10/10/2000 to 31/3/2003. It is with this grievance, the writ petition
was filed.
2. It is now pointed out by the standing counsel for the 3rd
respondent and also the learned Government Pleader that subsequently
the claim has been admitted on 12/7/2004 and the benefits are disbursed
and the amount encashed on 31/7/2004. If that be so, the petitioner has
no grievance.
Writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp