High Court Kerala High Court

M.P.Narayani vs The Asst. Educational Officer on 8 February, 2008

Kerala High Court
M.P.Narayani vs The Asst. Educational Officer on 8 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 36953 of 2002(Y)


1. M.P.NARAYANI, RETIRED HEAD TEACHER,
                      ...  Petitioner

                        Vs



1. THE ASST. EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE HEAD MASTER, CHUNDANGUPIL NORTH

3. THE ACCOUNTANT GENERAL,

                For Petitioner  :SMT.VANAJA MADHAVAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/02/2008

 O R D E R
                              S. SIRI JAGAN, J.

                    ------------------------------------

                          O.P.No.36953  OF 2002

                  ----------------------------------------

                  Dated this the 8th day of February, 2008

                                  JUDGMENT

The petitioner is challenging Exts.P8 whereby the

petitioner’s pay has been directed to be refixed as stated in

Ext.P8 and the consequent entry in his service book namely

Ext.P9. In Ext.P8 the first reason stated is that the petitioner

was granted Headmaster’s higher grade with effect from

1.7.1988, which is wrong. The petitioner’s contention is that this

statement itself is incorrect because the petitioner was granted

Headmaster’s higher grade with effect from 1.7.1984. The fact

that this is a mistake is admitted by the 1st respondent in his

counter affidavit. Therefore clearly Exts.P8 and consequential

order Ext.P9 are unsustainable.

Accordingly, I quash Exts.P8 and P9 and direct the 1st

respondent to reconsider the matter in the light of Ext.P7 order

afresh and pass appropriate orders thereon. This shall be done

within a period of two months from the date of receipt of a copy

of this judgment.

The original petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd