High Court Kerala High Court

K.Parvathy vs State Of Kerala on 23 May, 2009

Kerala High Court
K.Parvathy vs State Of Kerala on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17588 of 2008(R)


1. K.PARVATHY, HSA (PHYSICAL SCIENCE)
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, CHALAVARA HIGHERSECONDARY

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.T.S.SHYAM PRASANTH

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/05/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.17588 OF 2008
               ---------------------------------------
             Dated this the 23rd day of May, 2009.


                          J U D G M E N T

The petitioner is working as H.S.A in the Chalavara Higher

Secondary School, Ottappalam. The main prayer sought for in

the writ petition is for a direction to the respondents to sanction

vacation salary during the academic years 1999-2000 and 2000-

2001.

2. Learned counsel for the petitioner has produced a

Government letter No.35289/A1/2008/G.Edn dated 20.04.2009

whereby the Government has directed the District Educational

Officer, Ottappalam to take action to disburse the salary namely,

vacation salary for both 1999-00 and 2000-01. Therefore, no

further orders are required in the writ petition.

This writ petition is disposed of directing the 4th respondent

to disburse the due benefits to the petitioner as directed in the

Government letter dated 20.04.2009 within a period of six weeks

from the date of receipt of a copy of this judgment.

T.R. RAMACHANDRAN NAIR
JUDGE
smp