IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26442 of 2003(W)
1. PROF.CHACKO GEORGE, 'YOGIA VEEDU',
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF COLLEGIATE EDUCATION,
3. THE DY.DIRECTOR OF COLLEGIATE EDUCATION,
4. THE PRINCIPAL SREESANKARA COLLEGE,
For Petitioner :SRI.K.P.VIJAYAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No. 26442 of 2003
-----------------------------------------
Dated this the 12th day of December, 2006
JUDGMENT
The writ petition is filed with the following prayer:-
(a) issue a writ of mandamus or any other writ, or
direction, directing the 2nd and 3rd respondents to act upon
Ext.P10 representation and take steps to extend to the
petitioner all service benefits like fixation of pay,
increment and arrears reckoning the period of 12-8-1981
to 11-8-1985 into account when the petitioner was on
deputation in foreign service sponsored by the
Government of India as directed in Exts.P3, P4 & P5.
There is no counter affidavit. There will be a direction to the second
respondent to take appropriate action on Ext.P10 representation in
accordance with law with notice to the petitioner within a period of three
months from the date of production of a copy of this judgment. Depending
on the action thus taken in the matter, steps will also be taken to settle the
pension and pensionary benefits of the petitioner within another two
months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.