IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21077 of 2004(H)
1. K.S.RADHAKRISHNA PANICKER,
... Petitioner
2. P.KUNHAN, H.S.A. (SOCIAL STUDIES),
3. P.VALLI, H.S.A. (SOCIAL SCIENCE),
4. P.THANKAMMA, H.S.A. (MALAYALAM),
5. K.T.VIJAYAN, H.S.A. (SOCIAL SCIENCE),
6. GOPINATHAN NAIR C.R.,
7. K.T.ABDUL MAJEED, H.S.A. (BIO),
8. E.K.GEETHABAI, H.S.A.(NATURAL SCIENCE),
9. P.V.SURESHAN, H.S.A. (MATHS),
Vs
1. STATE OF KERALA REP.BY ITS SECRETARY TO
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DEPUTY DIRECTOR OF EDUCATION,
5. THE ACCOUNTANT GENERAL (AUDIT),
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 21077 OF 2004
---------------------------------------
Dated this the 18th day of July, 2007.
J U D G M E N T
This writ petition is filed mainly with the following prayers:
i) Issue a writ of certiorari or any other appropriate
writ, order or direction, quashing Exts. P9, P10 & P11
and similar audit objections, issued against the
petitioners.
ii) Issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents to reckon the aided school service rendered
by the petitioners prior to their entry in Govt. Service
for providing weightage, for the fixation of increment
and scale of pay.
2. According to the petitioners, they are entitled to have
the benefit in view of the decision of this Court reported in
Samuel John vs. State of Kerala (2002(1) KLT 303). There
is no counter affidavit.
There will be a direction to the first respondent to examine
the case of the petitioners in the light of the decision referred to
above with notice to first two petitioners as representatives of
the rest of the petitioners and pass appropriate orders in
accordance with law in the matter, if not already passed, within a
W.P. (C).21077/04 2
period of three months from the date of production of a copy of
this judgment. Interim order passed by this Court on 16.07.2004
will continue till such time.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp