High Court Kerala High Court

E.Krishnan Namboodiri vs The State Of Kerala Rep. By The on 8 December, 2006

Kerala High Court
E.Krishnan Namboodiri vs The State Of Kerala Rep. By The on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37443 of 2003(G)


1. E.KRISHNAN NAMBOODIRI,
                      ...  Petitioner
2. A.SREEDHARAN, AGED 50 YEARS,

                        Vs



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

2. THE ACCOUNTANT GENERAL (A&E) KERALA,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/12/2006

 O R D E R
                      KURIAN JOSEPH, J.

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

                W.P.(C) No.37443 of 2003

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

                Dated 8th    December,  2006.


                        J U D G M E N T

The date of exercise of option is irrelevant and the

date of effect of option is relevant is now settled law by the

decision of this Court in State of Kerala v. Lissy Joseph

(2005(4) KLT SN 97). Hence the impugned orders are

quashed and the writ petition is allowed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 8th December, 2006.