IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25160 of 2007(T)
1. P.N.SANTHAMMA, W/O.P.UDAYABHANU,
... Petitioner
Vs
1. THE HEALTH DEPARTMENT,
... Respondent
2. THE ACCOUNTANT GENERAL,
3. THE DIRECTOR OF HEALTH SERVICES,
4. THE DISTRICT MEDICAL OFFICER OF HEALTH,
5. DISTRICT T.B.OFFICER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/09/2007
O R D E R
V. GIRI , J
==========================
W.P.(C) NO. 25160 OF 2007
==========================
Dated this the 7th day of September, 2007.
JUDGMENT
The petitioner who entered service as Radiographer in the Health
Department proceeded on leave without allowance for taking employment
abroad. The leave was sanctioned under Ext.P1 order. Later under Ext.P3, an
extension was granted for a period of 4 years. Under Ext.P4 further extension
was granted with effect from 02.11.1992. There is a dispute as to whether the
petitioner applied for extension beyond the period of 5 years mentioned in
Ext.P4.
2. The petitioner does not dispute that she is not in service now.
Essentially she seeks retirement benefits computed with reference to the service
rendered prior to her entering upon leave without allowance for taking
employment abroad as per Ext.P1.
3. In the circumstances, the petitioner may file a proper representation
giving the requisite details before the Government within a period of one month
from today. If such representation is filed, the Government shall look into the
same with reference to Appendix 12A of the Kerala Service Rules and take a
decision thereon within four months thereafter. If necessary, the petitioner shall
be heard in this regard before final orders are passed.
The writ petition is disposed of as above.
V. GIRI, JUDGE.
rv