IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17000 of 2007(W)
1. P.REGHUNANDANAN, REVATHY,
                      ...  Petitioner
                        Vs
1. DIRECTOR OF COLLEGIATE EDUCATION,
                       ...       Respondent
2. DEPUTY DIRECTOR OF COLLEGIATE
3. ACCOUNTANT GENERAL, KERALA,
4. PRINCIPAL, M.S.M. COLLEGE,
                For Petitioner  :SRI.K.SASIKUMAR
                For Respondent  : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
 Dated :05/06/2007
 O R D E R
                                A.K.BASHEER, J.
                        --------------------------------------------
                          W.P.(C)No.17000 OF 2007
                        --------------------------------------------
                    Dated this the 5th day of June, 2007
                                    JUDGMENT
Petitioner is a retired professor. His grievance is that the
short spells of service rendered by him from April 1, 1969 to
March 31, 1970 as well as from September 1, 1972 to March 31,
1973 are not being taken into account while fixing his service
benefits, on the ground that the acquittance roll and other
relevant records relating to the above periods had been lost after
they were produced in a court. It appears that Government had
tried to salvage the situation and issued Ext.P1 order. Thereafter,
Ext.P2 certificate was issued which indicated that petitioner had
in fact worked in the college during the periods mentioned above.
2. Anyhow, I do not propose to deal with the above
contentions at this stage in view of the limited prayer made by the
learned counsel for the petitioner at the Bar. He submits that the
petitioner has highlighted his grievance in Ext.P3 representation
submitted by him before respondent no.1. The limited prayer is
to issue a direction to respondent no.1 to take a decision on
W.P.(C)No.17000 OF 2007
:: 2 ::
Ext.P3 expeditiously. Learned Government Pleader submits that
an appropriate decision would be taken on Ext.P3 without any
further delay.
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider and
pass orders on Ext.P3 strictly on its merit and in accordance with
law as expeditiously as possible, at any rate, within two months
from the date of receipt of a copy of this judgment. While taking
a decision on Ext.P3, respondent no.1 shall keep in view Ext.P1
order issued by Government and also the certificate issued by the
head of the institution. Needless to mention that the petitioner
shall be afforded sufficient opportunity to be heard before any
decision is taken on Ext.P3. Petitioner shall produce a copy of the
writ petition and a certified copy of the judgment before
respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes