IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 10020 of 2003(P)
1. K.CHIDAMBARA, AGED 51 YEARS,
... Petitioner
Vs
1. THE MEDICAL OFFICER, PRIMARY HEALTH
... Respondent
2. THE DISTRICT MEDICAL OFFICER,
For Petitioner :SRI.U.P.KUNIKULLAYA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
O.P. NO. 10020 OF 2003
---------------------
Dated this the 11th day of December, 2006
J U D G M E N T
The writ petition is filed with the following prayers:-
“(b) To issue a writ of certiorari or other appropriate writ, order or
direction quashing Ext.P12 order and restoring Ext.P8 order with
direction to the respondents or such of them who are responsible for
payment of the salary to the petitioner from July 2002 onwards at
the rate refixed as per Ext.P8 order along with interest thereon from
the respective dates.
(c) To grant interim orders for necessary direction of the
respondents or such of them who are responsible to pay the salary to
the petitioner at the rate refixed as per Ext.P8 order till the disposal
of the O.P.”
2. Learned Government Pleader submits that no relevance can be placed on
Ext.P8 since it is a fabricated document. However, it is submitted that the
petitioner had made a re-option during the pendency of the writ petition in the year
2005, and hence if at all the petitioner has any surviving grievance, liberty may be
reserved to him to approach the Government.
In the above circumstances, this writ petition is disposed of making it clear
that in case the petitioner has any surviving grievance, it will be open to him to
approach the Government. It is made clear that, in that view of the matter I have
not considered the writ petition on merits and the entire contentions are left open.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.10020/03
JUDGMENT
11th DECEMBER, 2006