High Court Kerala High Court

E.A.Joseph vs State Of Kerala on 19 August, 2010

Kerala High Court
E.A.Joseph vs State Of Kerala on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26396 of 2010(Y)


1. E.A.JOSEPH, AGED 55 YEARS, S/O.ABRAHAM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. REGIONAL DEPUTY DIRECTOR,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :19/08/2010

 O R D E R
                        C.T. RAVIKUMAR, J.

              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 26396 OF 2010
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 19th day of August, 2010


                            J U D G M E N T

The petitioner retired from service on 31.3.2010

while working as a Principal in S.H. Mount Higher Secondary

School, Kottayam. The appointment of the petitioner as

Principal was approved and he was granted the scale pay

attached to that effect only with effect from 26.8.2008. The

contention of the petitioner is that approval should have been

given with effect from 10.5.2006, the date of his promotion and

he should have been given the consequential benefits. Raising

all such contentions the petitioner has already approached the

first respondent through Ext.P7 revision dated 13.11.2009. It is

still pending consideration before the first respondent. In the

said circumstances, without considering the merits of the

contentions raised by the petitioner, this writ petition is

disposed of with a direction to the first respondent to consider

Ext.P7 revision submitted by the petitioner expeditiously, at

WPC.No.26396/2010
: 2 :

any rate, within a period of two months from the date of

receipt of a copy of this judgment.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma
//true copy//

P.A to Judge