IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30644 of 2008(W)
1. BINCY JACOB, W/O.SOJAN ANTONY, AGED 37
... Petitioner
2. C.L.LEENA, W/O.PAULSON, AGED 39 YEARS,
Vs
1. STATE OF KERALA, REPRESENTE BY THE
... Respondent
2. ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.JOHN NUMPELI (JUNIOR)
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/04/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.30644 of 2008
--------------------------------------
Dated 3rd April, 2009
JUDGMENT
The issue raised in this writ petition is covered in favour of
the petitioners by the decision of the Division Bench of this Court in
W.A.No.2734 of 2007 and connected cases. By the said judgment, the
Division Bench held that leave without allowances availed by teachers
prior to 11.5.2005 for the purpose of undergoing the B.Ed. Degree
course will count for the purpose of grant of increments and pension.
In view of the said decision, Exts.P3, P7, P8 and P11 are quashed and
the respondents are directed to count the period of leave without
allowances availed by the petitioners for undergoing the B.Ed. Degree
course for the purpose of grant of increments and other service benefits
including pension. Necessary orders regarding sanctioning of
increments shall be issued within three moths from the date of receipt
of a copy of this judgment and consequential re-fixation of pay shall be
made and arrears disbursed within another period of three months
thereafter.
The writ petition is allowed as above. No costs.
P.N.RAVINDRAN
Judge
TKS