IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21994 of 2010(Y)
1. GEETHA K.PILLAI, W/O.R.V.BABU,
... Petitioner
Vs
1. THE DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. THE CORPORATE MANAGER/SECRETARY,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/08/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.21994 of 2010
----------------------------
Dated 20th August, 2010
JUDGMENT
The petitioner is working as High School Assistant (Maths)
under the second respondent. This writ petition has been filed mainly
with the prayer to issue a writ of mandamus commanding the first
respondent to disburse salary and allowances to the petitioner from
2.6.2008 onwards and for such other consequential reliefs. The
contention of the petitioner is that in the light of Ext.P2 there is absolutely
no reason for the respondents to decline to disburse the salary. It is the
further contention that they are bound to take appropriate action in terms
of Ext.P3. Raising such contentions and grievances against the non-
disbursement of salary, the petitioner has submitted Ext.P5 before the
District Educational Officer, Kanjirappilly. The learned Government
Pleader, upon instructions, submitted that the representation submitted
by the petitioner on the aforesaid subject has been received by the
District Educational Officer, Kanjirappilly on 5.8.2010. In the
circumstances, this writ petition is disposed of with a direction to the
District Educational Officer, Kanjirappilly to consider the representation
submitted by the petitioner to redress her grievances in the matter of
non-disbursement of salary which was received by him on 5.8.2010,
WP(C).No.21994/2010 2
expeditiously, at any rate, within a period of six weeks from the date of
receipt of a copy of this judgment with notice to the petitioner. Needless
to say that while considering the same, the first respondent shall also
look into Exts.P2 and P3. In case a decision favourable to the petitioner
is taken on the said representation, the consequential reliefs shall be
granted to the petitioner within one month thereafter.
C.T.RAVIKUMAR
Judge
TKS