High Court Kerala High Court

T.Jalaja Kumari vs The State Of Kerala on 31 July, 2007

Kerala High Court
T.Jalaja Kumari vs The State Of Kerala on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23341 of 2007(D)


1. T.JALAJA KUMARI, W/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO GOVERNMENT,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE HEADMASTER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :31/07/2007

 O R D E R
                          A.K. BASHEER, J.
                          --------------------------
                     W.P.(C). NO. 23341 OF 2007
                            ---------------------

                  Dated this the 31st day of July, 2007

                           J U D G M E N T

Petitioner claims that she was initially appointed as Assistant

Teacher in an Aided Upper Primary School with effect from

November 1, 1985. She was terminated on March 31, 1986. Later,

she was re-appointed as Assistant Teacher with effect from June 2,

1986 till August 22, 1986. According to the petitioner, she was

sanctioned Higher Grade with effect from January 1, 1996. Her

senior grade fell due on June 1, 2004 and date of increment was due

on July 1, 2004. But, while exercising option she had chosen

January 1, 2004 as the due date. In fact it would have been more

advantageous to her, if she got the increment from July 1, 2004.

2. Anyhow, I do not propose to deal with the merit of the above

contention at this stage in view of the limited prayer made by learned

counsel for the petitioner at the Bar. He submits that petitioner has

preferred Ext.P1 representation before the Government highlighting

all the relevant aspects of the issue. The limited prayer in this writ

petition is to issue a direction to respondent No.1 to take a decision

WPC NO.23341/07 Page numbers

on Ext.P1 expeditiously.

In the above facts and circumstances, the writ petition is

disposed of with a direction to respondent No.1 to consider and pass

orders on Ext.P1 strictly on its merit and in accordance with law, as

expeditiously as possible, at any rate within four months from the

date of receipt of a copy of this judgment. Respondent No.1 shall

ensure that petitioner is afforded sufficient opportunity to be heard

before any decision is taken in the matter. Petitioner shall produce a

certified copy of the judgment along with a copy of the writ petition

before respondent No.1 for compliance.





                                             A.K. BASHEER, JUDGE


vps

WPC NO.23341/07    Page numbers




                                A.K. BASHEER, JUDGE


                                      OP NO.20954/00



                                          JUDGMENT


                                     1ST MARCH, 2007