IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12836 of 2010(D)
1. P.S. THULASIAMMA,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SMT.A.K.PREETHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 12836 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of April, 2010.
J U D G M E N T
The petitioner joined regular service as HSA (Malayalam) after
putting in broken periods of provisional service. The petitioner
retired from service. The petitioner now wants reckoning of the
broken periods of provisional service also for the purpose of
computation of pension due to the petitioner. Seeking this relief, the
petitioner has filed Ext. P2 petition before the 2nd respondent. The
petitioner seeks a direction to the 2nd respondent to consider and pass
orders on Ext. P2 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 2nd respondent to consider and pass
orders on Ext. P2 as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
The petitioner shall forward a copy of the writ petition along
with a certified copy of this judgment to the 2nd respondent for
compliance.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.