IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25954 of 2003(M)
1. DR.P.GOPALAKRISHNA MAMBI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF COLLEGIATE EDUCATION,
3. ACCOUNTANT GENERAL (A&E) KERALA,
For Petitioner :SRI.CHERIAN VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No. 25954 of 2003
-----------------------------------------
Dated this the 21st day of December, 2006
JUDGMENT
The challenge is on Ext.P5 whereby the petitioner was granted leave
on loss of pay from 6-9-1996 to 14-12-1998. According to the petitioner
since he had applied for leave on medical certificate he should have been
granted leave on loss of pay on medical certificate. The issue is covered in
favour of the petitioner by the decision of this court in Pushpangadan v.
State of Kerala, 2002 (3) KLT 519. I quash Ext.P5. There will be a
direction to the first respondent to pass fresh orders in the matter in the light
of Ext.P2 recommendation made by the Deputy Director. This shall be done
within a period of three months from the date of receipt of a copy of this
judgment and the consequential benefits shall be disbursed to the petitioner
within another two months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.