High Court Kerala High Court

K.S.Valsala vs The Director on 8 July, 2010

Kerala High Court
K.S.Valsala vs The Director on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20630 of 2010(C)


1. K.S.VALSALA, W/O.T.M.SIVADAS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/07/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).20630/2010
                Dated-------------------- 2010
                      this the 8th day of July,

                           JUDGMENT

Petitioner is a Pharmacist under the Indian Systems of

Medicine since 6.10.1999. According to the petitioner, her

probation was declared with effect from 18.12.2008 as per

Ext.P2. In this writ petition the claim of the petitioner is for

arrears of increment due from November, 2007. Claiming the

said benefit she has filed Ext.P3 representation before the

respondent. No response was forthcoming. Therefore, this writ

petition is filed.

2. Learned Government Pleader rightly points out that

Government decision No.2 to Rule 31 of Part-I, KSR provides

that the increment arrears after the declaration of probation shall

be drawn with effect from the date of completion of probation.

Evidently therefore, the claim of the petitioner can only be from

the period subsequent to 18.12.2008 when her probation was

declared. The claim of the petitioner raised in this writ petition

W.P.(C).20630/10
2

which is reiterated in Ext.P3 representation, is for the period

prior to the declaration of her probation and therefore is

inadmissible.

Writ petition fails and it is dismissed.

ANTONY DOMINIC,
Judge

mrcs