High Court Kerala High Court

R.Balachandran vs The State Of Kerala on 22 February, 2008

Kerala High Court
R.Balachandran vs The State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6239 of 2008(P)


1. R.BALACHANDRAN, RATIONING INSPECTOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER,FOOD AND CIVIL SUPPLIES

3. THE DIRECTOR, FOOD AND CIVIL SUPPLIES,

4. THE KERALA CIVIL SUPPLIES CORPORATION

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SMT.MOLLY JACOB,SC,SUPPLYCO

The Hon'ble MR. Justice V.GIRI

 Dated :22/02/2008

 O R D E R
                                   V.GIRI,J.

                            -------------------------

                      W.P ( C) No. 6239  of 2008

                            --------------------------

                Dated this the 22nd   February, 2008


                              J U D G M E N T

According to the petitioner, he is entitled to third Higher

Grader on completion of 23 years of service with effect from

September 2004. This is disputed by the respondents essentially

on the ground that a period of 214 days of leave without

allowances, for want of medical certificate, is yet to be

sanctioned. By Exhibit P2 order only a portion of the said leave

was directed to be treated as eligible. This is, inter alia, on the

premise that leave account is not properly maintained and it has

to be reconstituted.

2. Thereafter, by Exhibit P5 order, the Director of Civil

Supplies has required the District Supply Officer, Kannur to

require the petitioner to submit an option for Third Higher

Grade with effect from 5.6.2005 and by Exhibit P7 order the

Director of Civil Supplies sanctioned Third Higher Grade with

effect from 1.8.2006 in the scale of Rs.9100-15510.

3. According to the petitioner, he is entitled to Third

Higher Grade with effect from 22.9.2004. He further submits

W.P ( C) No. 6239 of 2008

2

that the entire leave sought on medical grounds ought to be

granted. Petitioner has brought these facts to the notice of the

Government by Exhibit P8 which is still pending.

4. I heard the learned counsel for the petitioner, the

learned Government Pleader and the learned standing counsel

for the Civil Supplies Corporation.

In my view, the petitioner’s claim is eligible to be

considered by the Government treating Exhibit P8 as an

objection against Exhibit P7 in so far as it relates to the

petitioner’s claim for Third Higher Grade on completion of 23

years service with effect from 22.9.2004. Government shall pass

orders on Exhibit P8 after perusing the service book of the

petitioner along with the records produced by the petitioner by

way of medical certificate and other documents. Orders shall

be passed within a period of four months from the date of receipt

of a copy of this judgment.

The writ petition is disposed of as above.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 6239 of 2008

2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

W.P ( C) No. 6239 of 2008

2

ORDER

25th May, 2007