IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2365 of 2009(F)
1. N.SUKUMARAN P.D.TEACHER NOW POSTED AS
... Petitioner
2. T.MARIA ROSE, HEADMISTRESS, MALANKARA
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS,
3. ASSISTANT EDUCATIONAL OFFICER,
4. ASSISTANT EDUCATIONAL OFFICER,
5. ACCOUNTANT GENERAL (AUDIT)KERALA,
For Petitioner :SRI.S.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/04/2009
O R D E R
P.N.Ravindran, J.
==================
W.P.(C) No.2365 of 2009
=====================
Dated this the 3rd day of April, 2009.
JUDGMENT
The issue raised in this writ petition is covered in favour of the
petitioners by the decision of the Division Bench of this Court in
W.A.No.2734 of 2007 and connected cases. By the said judgment, the
Division Bench held that leave without allowances availed by teachers
prior to 11.5.2005 for the purpose of undergoing the B.Ed. Degree
course will count for the purpose of grant of increments and pension. In
view of the said decision, Exts.P4 to P6 are quashed and the respondents
are directed to count the period of leave availed by the petitioners for
undergoing the B.Ed. Degree course for the purpose of grant of
increments and pension. Necessary orders regarding sanctioning of
increments shall be issued within three moths from the date of receipt of
a certified copy of this judgment. Consequential re-fixation of pay shall
be made and arrears disbursed within another period of three months
thereafter.
The writ petition is allowed as above. No costs.
P.N.Ravindran,
Judge.
ess