IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36223 of 2005(K)
1. E.J.LEENA, SENIOR LECTURER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DIRECTOR OF PUBLIC INSTITUTIONS,
3. J.BEENA, ADDITIONAL DIRECTOR OF
4. DIRECTOR, S.C.E.R.T(STATE COUNCIL OF
5. ACCOUNTANT GENERAL (A&E), KERALA,
6. DEPUTY DIRECTOR (EDUCATION), WAYANAD.
7. GEORGE JOSEPH, PRINCIPAL, DIET,
8. K.K.SURENDRAN, LECTURER, DIET,
9. T.V.GOPAKUMAR, LECTURER, DIET,
10. KERALA WOMEN'S COMMISSION, REPRESENTED
For Petitioner :SRI.B.GOPAKUMAR
For Respondent :SMT.PARVATHI MENON A.
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/01/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No. 36223 of 2005
--------------------------
Dated this the 16th January,2009
J U D G M E N T
Aggrieved by the order of suspension Ext.P1,the
petitioner approached this Court by filing this writ
petition. According to the petitioner, she had filed a
complaint against respondents 7 to 9 with regard to
certain matters. But the petitioner had to suffer the
order of suspension unnecessarily.
2. In the counter affidavit filed by respondents 1
to 5, it has been made clear in paragraph 13 that the
petitioner has been re-instated in service and posted as
Senior Lecturer (DIET) in Thrissur against the retirement
vacancy of one Smt.Kochuthressia. Therefore, as far the
revocation of suspension is concerned the matter has
become final.
3. The surviving grievance is regarding the non-
payment of salary. It is made clear by respondents in para
13 of the counter that since no special rules have been
W.P ( C) No. 36223 of 2005
2
framed for DIET Institutions and the appointment as
Lecturer in DIET is on provisional basis. Accordingly, the
5th respondent Accountant General (A&E) has issued
provisional pay slip to DIET staff. It is pointed out that
presumably because of the pendency of the writ petition
she was not issued pay slip as was being issued to other
staff members.
4. Therefore, the 5th respondent will take
immediate steps, at any rate, within six weeks from the
date of receipt of a copy of this judgment to see that the
pay slip as far as the petitioner is concerned is issued and
the 2nd and 6th respondent will see that the petitioner’s due
salary will be disbursed expeditiously .
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No. 36223 of 2005
3
W.P ( C) No. 36223 of 2005
4