High Court Kerala High Court

Menon Laxmi Bhuvanendra vs The State Of Kerala To Be Rep. By on 21 March, 2007

Kerala High Court
Menon Laxmi Bhuvanendra vs The State Of Kerala To Be Rep. By on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 89 of 2007(H)


1. MENON LAXMI BHUVANENDRA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA TO BE REP. BY
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. UNIVERSITY OF CALICUT,

5. THE MANAGER,

6. THE PRINCIPAL,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/03/2007

 O R D E R
                               KURIAN JOSEPH, J.

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

                 R.P.No.89/07 in W.P.(C) No.22337/04

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

                          Dated 21st  March,  2007.

                                     O R D E R

The issue pertains to approval of appointment of the

petitioner. According to the petitioner, the University having approved

her appointment, she is entitled to get all the consequential benefits.

Reliance is placed on the bench decision of this Court in Cherian

Mathew v. Principal, S.b.College, Changanassery (1998(2) KLT

144). However in the judgment, taking note of the judgment in an

identical case (O.P.No.35529/02), a direction was issued to the

Government to extend the similar benefits to the petitioner. In

Annexure II order, the Government has sought to distinguish the case

of the petitioner on the ground that the case of the petitioner covered

by Ext.P21 judgment factually differs since there, the petitioner had 8

hours of work whereas the petitioner herein had only 6 hours of work.

It is not on account of the periods of work the judgment was rendered,

but on account of the bench decision referred to above. I allow the

review petition and recall the judgment dated 23.8.2004.

Consequently, Annexure II order dated 4.11.2004 is set aside.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 21st March, 2007.