High Court Kerala High Court

C.C.George vs State Of Kerala on 19 December, 2008

Kerala High Court
C.C.George vs State Of Kerala on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37827 of 2008(C)



1. C.C.GEORGE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/12/2008

 O R D E R
                         ANTONY DOMINIC, J.
                         ==============
                    W.P.(C) NO. 37827 OF 2008 (C)
                   ====================

             Dated this the 19th day of December, 2008

                              J U D G M E N T

Petitioner had availed of leave without allowance for study purpose

for 296 days from 7/6/01 to 29/3/2002. Ext.P1 is an order sanctioning the

leave. It is stated that benefit of pay revision was granted to the

petitioner counting the aforesaid period also. However, the AEO by Ext.P3

order, informed the Headmaster that the leave without allowance period

is not liable to be reckoned. Thereupon the petitioner moved the

authorities and Ext.P6 is the final order that is passed by the Deputy

Director confirming Exts.P3 and P4, issued by the AEO. It is in these

circumstances, the writ petition is filed.

2. Since the period of the leave pertains to 2001-02, the issue is

squarely covered in favour of the petitioner as is seen from Ext.P7

judgment. The reasoning is that the 3rd proviso to Rule 33B(2) was

deleted only w.e.f. 11/5/2005. If that be so, petitioner is entitled to

reckon the aforesaid period for increment purposes as was originally done.

In view of this, the writ petition will stand disposed of quashing

Exts.P3, P4 and P6 and directing the authorities that the period covered by

WPC 37827/08
:2 :

leave without allowance referred to above shall be reckoned for increment

purposes.

ANTONY DOMINIC, JUDGE
Rp