High Court Kerala High Court

P.M. Khadeeja vs The Deputy Director Of Education on 16 August, 2006

Kerala High Court
P.M. Khadeeja vs The Deputy Director Of Education on 16 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 473 of 2006(F)


1. P.M. KHADEEJA,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :16/08/2006

 O R D E R
                                        A.K. BASHEER,J
                        ---------------------------------------------------------
                                  W.P.(C). NO. 473 OF 2006
                        --------------------------------------------------------
                          Dated this the 16th day of August 2006


                                           JUDGMENT

Having heard learned counsel for the petitioner and the learned

Government Pleader and having perused the materials placed on record, I am

satisfied that the issue involved in this case is covered by the dictum laid down

by this Court in the decision in Radha V. Deputy Director of Education (2004

(3) KLT 206) in favour of the petitioner.

In the above facts and circumstances, Ext.P4, P7, P9 and P12 are

quashed. Respondents 1 and 2 are directed to disburse the entire service

benefits to the petitioner reckoning the period of service rendered by him as

temporary Headmistress as qualifying service for grant of higher grade and other

incidental service benefits. Appropriate orders in this regard shall be issued by

respondents 1 and 2 and the benefit will be disbursed to the petitioner as

expeditiously as possible, at any rate, within 3 months from the date of receipt of

a copy of this judgment.

A.K. BASHEER, JUDGE.

RV/