IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3492 of 2006(N)
1. MEENA GEORGE, AGED 40 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ACCOUNTANT GENERAL (A & E),
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/12/2008
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No. 3492/2006
------------------------
Dated this the 19th day of December, 2008.
JUDGMENT
The prayers sought for in this writ petition are to quash Exts.P1 and P5
and to declare that the petitioner is entitled to have grade promotion
reckoning the provisional service which she has rendered prior to her
regular service. It is seen that similar issues have been decided by this court
in various cases and the claim like one raised in this writ petition has been
upheld in the judgments. Counsel for the petitioner makes reference to the
W.A. No.1224/2005 and WP(c).No.15147/05 in this regard.
2. In the light of the judgment referred to above, the petitioner is
entitled to succeed.
Therefore, it is directed that the audit objection evidenced by Exts.P1
and P5 shall stand set aside and the petitioner will be entitled to grade
promotion reckoning his provisional service.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
(ANTONY DOMINIC)
JUDGE
vi/