High Court Kerala High Court

Meena George vs The State Of Kerala on 19 December, 2008

Kerala High Court
Meena George vs The State Of Kerala on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3492 of 2006(N)


1. MEENA GEORGE, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ACCOUNTANT GENERAL (A & E),

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/12/2008

 O R D E R
                            ANTONY DOMINIC,J.
                       -----------------------
                           W.P.(C).No. 3492/2006
                       ------------------------
                 Dated this the 19th day of December, 2008.

                                  JUDGMENT

The prayers sought for in this writ petition are to quash Exts.P1 and P5

and to declare that the petitioner is entitled to have grade promotion

reckoning the provisional service which she has rendered prior to her

regular service. It is seen that similar issues have been decided by this court

in various cases and the claim like one raised in this writ petition has been

upheld in the judgments. Counsel for the petitioner makes reference to the

W.A. No.1224/2005 and WP(c).No.15147/05 in this regard.

2. In the light of the judgment referred to above, the petitioner is

entitled to succeed.

Therefore, it is directed that the audit objection evidenced by Exts.P1

and P5 shall stand set aside and the petitioner will be entitled to grade

promotion reckoning his provisional service.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

(ANTONY DOMINIC)

JUDGE
vi/