IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12428 of 2004(D)
1. T.VIJAYALEKSHMI, U.D.CLERK,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE ACCOUNTANT GENERAL,
3. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.12428 of 2004
----------------------------------------------
Dated 18th December, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by the
fixation of pay as per Ext.P1. It is seen from the impugned order
that the undisputed amounts have been paid to the petitioner.
Petitioner may treat Ext.P1 as a notice. She may submit her
objections to Ext.P1 before the first respondent. Thereafter, the
first respondent shall consider the matter with notice to the
petitioner and pass appropriate orders thereon in accordance with
law within three months from the date of production of a copy of
the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.12428 of 2004
———————————————-
J U D G M E N T
Dated 18th December, 2008.