IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29302 of 2003(L)
1. REGHUTHAMAN R., S/O. P.RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CHIEF ENGINEER, ADMINISTRATION,
3. ACCOUNTANT GENERAL (A&E) (AUDIT)
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/02/2007
O R D E R
KURIAN JOSEPH, J.
------------------------------------
W.P.(C) NO. 29302 OF 2003 L
------------------------------------
Dated this the 19th day of February,2007
JUDGMENT
This Writ Petition is filed with the following
prayers:
“i) To call for the records leading to Ext.P7 and quash
the same by the issuance of a writ in the nature of
certiorari or any other writ or order or direction.
(ii) To call for the records leading to Ext.P8 and quash
the same by the issuance of a writ in the nature of
certiorari or any other writ or order or direction.
(iii)To declare that the petitioner is entitled to get the
extended period of services for increments time bound
higher grade and pensionary benefits.
(iv) To issue a writ in the nature of mandamus or any other
appropriate writ order or direction compelling and
commanding the respondents to reckon the extended
period of service of the petitioner for increment,
time bound higher grade and pensionary benefits.”
There is no counter affidavit. According to the petitioner, he
satisfies all the conditions under Part III to count the
services as qualifying services. However, the matter was
rejected by a one line order stating that the petitioner is not
entitled to any benefit other than pay and allowances for the
extended period of service, as per the impugned Ext.P7 order.
:: 2 ::
For want of any counter affidavit or any instruction,
this Court is not in a position to gather the
reasonings in the order.
2. Ext.P7 is quashed. There will be a direction
to the Government to consider Ext.P5 with notice to
the petitioner and pass a speaking order within a
period of four months from the date of production of a
copy of this judgment.
The Writ Petition is disposed of as above.
(KURIAN JOSEPH)
Judge
ahz/
:: 3 ::
KURIAN JOSEPH,J.
————————
————————
W.P.(C)NO. OF
JUDGMENT
19th February, 2007
————————
:: 4 ::