High Court Kerala High Court

S.Gouri vs The Secretary To Govt on 6 June, 2007

Kerala High Court
S.Gouri vs The Secretary To Govt on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 24893 of 2000(L)



1. S.GOURI
                      ...  Petitioner

                        Vs

1. THE SECRETARY TO GOVT
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/06/2007

 O R D E R
                               KURIAN JOSEPH, J.

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

                            O.P.No.24893  of  2000

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

                    Dated this the 6th day of  June, 2007


                                     JUDGMENT

The issue raised in this writ petition pertains to the option

exercised by the writ petitioner on the basis of Ext.P1 government

order dated 5-2-1999. In several writ petitions this court has held that

the option exercised by the incumbent on the basis of the instructions

in the said government order shall not be interfered with and that the

option thus exercised will be treated as valid. One such judgment is

dated 11-3-2002 in O.P.No.20280/2001. The monetary benefits, it is

now settled law, should be from the date of effect of the reoption and

not from the date of making the reoption, in view of the decision

reported in State of Kerala v. Lissy Joseph, 2005(4) KLT SN 97. For

parity of reasons this writ petition is disposed of quashing the

impugned orders and declaring that the petitioner shall be permitted to

have validly exercised the option on the basis of Ext.P1 government

order.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.24893/2000

JUDGMENT

6th June, 2007