IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37606 of 2008(B)
1. L.SASIKALA, AGED 41 YEARS
... Petitioner
Vs
1. THE GOVERNMENT OF KERALA REP.BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/12/2008
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.37606/ 2008
------------------------
Dated this the 19th day of December, 2008.
JUDGMENT
Petitioner states that he was granted leave
without allowance based on his application, for the period
from 1.10.2001 to 30.3.2002 subject to the condition
that the period will not be reckoned for service benefits
including increments. According to the petitioner the said
clause is in conflict with the rules contained in the KSR
and the judgment of this court reported in 2007(1) KLT
71.
2. Highlighting these grievance and seeking the
deletion of the condition referred to above, Petitioner
states that he has filed Exts.P1 and P2 before the first
respondent and the complaint now raised is that orders
have not been passed on the representations so made.
3. If as stated by the petitioner, he has filed
Exts.P1 and P2 objecting to the conditions incorporated in
the order granting leave without allowance, the
2
respondent shall consider the same.
Therefore, I dispose of this writ petition directing
that the respondent shall consider and pass orders on
Exts.P1 and P2. This shall be done as expeditiously as
possible and at any rate within 3 months from the
date of production of a copy of the judgment and with
notice to the Petitioner.
(ANTONY DOMINIC)
JUDGE
vi/
3