IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32569 of 2010(U)
1. C.ARAVINDAKSHAN ASAN,VASUMATHY,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY ITS
... Respondent
2. SECRETARY TO GOVERNMENT,WATER RESOURCES
3. KERALA WATER AUTHORITY,REPRESENTED BY
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/10/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 32569 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of October, 2010
J U D G M E N T
The petitioner joined service of the Government of
Kerala as a Tracer in the erstwhile Public Health
Engineering Department on 04.09.1964 and was promoted
as Second Grade Draftsman on 21.06.1965. The petitioner
was further promoted as Draftsman Grade-I on 02.06.1971.
Subsequently he was absorbed in the Kerala Water
Authority and he attained the age of superannuation and
retired on 31.10.1997. While the petitioner was working as
Draftsman Grade-I, he met with a very serious accident on
30.09.1975 causing very serious damage to his brain, which
prompted the petitioner to proceed on leave till 13.07.1976
on medical grounds. The Government later granted leave
without allowances for the said period of absence. Now the
petitioner seeks reckoning of that period also as qualifying
service for pension, on the ground that leave without
W.P.(C)No. 32569 of 2010
-2-
allowances have not been excluded for the purpose of
reckoning qualifying service except in the cases covered by
Appendix XII A of Part I of K.S.R. Detailing this claim
petitioner has filed Ext.P4 representation before the
2nd respondent. Petitioner seeks a direction to the
2nd respondent to consider and pass orders on Ext.P4 as
expeditiously as possible.
I have heard the learned Government Pleader and the
standing counsel for the Kerala Water Authority. In the
facts and circumstances of the case, I dispose of this writ
petition with a direction to the 2nd respondent to consider
and pass orders on Ext.P4 as expeditiously as possible, at
any rate within a period of three months from the date of
receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner.
S. SIRI JAGAN
JUDGE
shg/