IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20811 of 2005(C)
1. K.P.HANEEFA, ASST. GRADE-II,
... Petitioner
Vs
1. THE GENERAL MANAGER(ADMINISTRATION),
... Respondent
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.20811 of 2005
----------------------------------------------
Dated 18th December, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ of mandamus or other appropriate writ
or order directing the respondents to pay full salary and other
service benefits to the petitioner while he was under suspension.”
In case the charges have been dropped and the petitioner has
been reinstated, there is no point in denying full salary for the
period the petitioner was kept under suspension. It is also stated
that the suspension period has been treated as duty for all
purposes. Therefore, there will be a direction to the respondent
to pay the entire service benefits, treating the period of
suspension as duty for all purposes. The eligible amounts as
above shall be disbursed within one month from the date of
production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.20811 of 2005
———————————————-
J U D G M E N T
Dated 18th December, 2008.