IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32707 of 2006(R)
1. REMADEVI AMMA.G., AGED 57 YEARS,
... Petitioner
Vs
1. G.CHANDRAMATHI AMMA,
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE DEPUTY DIRECTOR,
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/12/2006
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No. 32707 OF 2006
--------------------------------------------
Dated this the 8th day of December,2006.
JUDGMENT
Complaint of the petitioner, who is a retired teacher is that she
has been denied the revision of salary and pensionary benefits as per
the pay revision for the reason that her service book is not traceable.
Petitioner has preferred Ext.P3 representation before the third
respondent highlighting her grievances.
2. I heard learned Government Pleader also.
3. The writ petition is disposed of directing the third respondent
to consider and take a decision on Ext.P5 in accordance with law as
expeditiously as possible, at any rate within one month from the date
of receipt of a copy of this judgment.
Writ petition is disposed of as above.
K.M.JOSEPH.
JUDGE.
sv.