IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26236 of 2009(Y)
1. K.UNNIKRISHNAN NAMBOODIRI
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION, KANNUR.
3. ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/01/2011
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 26236 of 2009-Y
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of January, 2011.
JUDGMENT
The petitioner herein is working as a Peon in Kannapuram East U.P.
School from 22.6.1994 in a leave vacancy. One shri Baburajan had taken
leave without allowance as per Appendix XIIA of K.S.R.
2. The complaint is regarding the denial of bonus/festival allowance
from 2004-2005 onwards. The petitioner was paid the same till the year
2004. Even though representations have been filed in the matter, no action
was taken.
3. Heard learned counsel for the petitioner and learned Govt. Pleader.
Learned counsel for the petitioner pointed out that Ext.P4 circular issued by
the Government is not applicable to the petitioner as there is no duel claim.
4. Learned Govt. Pleader brought to my notice for perusal a letter
dated 15.3.2010 of the Additional Chief Secretary (Finance) to the effect
that “as the possibility of duel claim can be ruled out in this particular case,
necessary steps will be taken to disburse the special festival allowance from
2004-2005 to 2008-2009.” Therefore, it is requested that the writ petition
may be disposed of for enabling them to take action in the matter. Learned
wpc 26236/2009 2
counsel for the petitioner submits that for the year 2009-2010 also the
petitioner will be eligible, as the person who is on leave, has not joined so
far.
5. Therefore, the writ petition is disposed of directing respondents 2
and 3 to take appropriate action to see that the eligible benefits are
disbursed to the petitioner without further delay and the action will be
fianlised and amounts will be disbursed within a period of two months from
the date of receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/