IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3355 of 2010(T)
1. K.VALSALA DEVI, AGED 57, W/O.
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY TO
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER (HEALTH),
4. SUPERINTENDENT,
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 3355 of 2010
==================
Dated this the 17th day of September, 2010
J U D G M E N T
The petitioner, who is a retired Government servant, has filed
this writ petition seeking the following reliefs;
“i. Call for records connecting Exts.P1 to P10 from the respondent
concerned.
ii. Call for Ext.P9 from 1st respondent and Issue Writ of Certiorari to quash
the same,iii. Issue Writ of Mandamus directing the respondents to disburse pension,
arrears of pension, commutation value of pension, gratuity and the
encashment of eligible leave benefits with interest.”
2. On 1.3.2010, this Court passed the following interim
order:
“Ext.P9 is under challenge in this writ petition. As per Ext.P9, the
period from 10.7.06 to 31.5.07 was declared as unauthorised absence. The
contention of the petitioner is that the said period is to be regularised in the
light of Ext.P10. Whether the said period of unauthorised absence can be
regularised is a matter which is to be considered by the respondents.
Therefore, there will be an interim order directing the first respondent to
consider and pass orders on the claim of the petitioner for regularisation of
the aforesaid period in the light of Ext.P10, within a period of one month from
today.”
3. The learned Government Pleader, on instructions, submits
that pursuant to the said order, orders have been passed regularising
the petitioner’s services, on 6.5.2010. Therefore, what remains to be
done in the case is only to direct the 4th respondent to forward Ext.P14
along with LC/NLC and LPC of the petitioner to the Accountant
General. Accordingly, this writ petition is disposed of with a direction to
w.p.c.3355/10 2
the 4th respondent to forward LC/NLC and LPC of the petitioner along
with Ext.P14 to the Accountant General within a period of two weeks
from the date of receipt of a certified copy of this judgment.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge