IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7553 of 2007(Y)
1. SEENA.M.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. ASST. EDUCATIONAL OFFICER,
For Petitioner :SRI.P.V.LOHITHAKSHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/03/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.7553 OF 2007
--------------------------------------------
Dated this the 7th day of March, 2007
JUDGMENT
Case of the petitioner in brief is as follows:
Petitioner applied for leave for joining B.Ed. course at
Calicut University Teacher Education Centre, Kannur and leave
was granted vide Ext.P2 while she was pursuing study. She
rejoined on 30-03-2005 after B.Ed. course. It is her case that she is
being paid salary and benefits treating her as a new entrant to
service. Pay revision benefits are also denied, it is stated.
Petitioner relies on the decision reported in Deepika v. State of
Kerala (2007(1)KLT 71). Petitioner has preferred Ext.P5 before
the first respondent. Petitioner also relies on Ext.P6 circular also.
2. Heard learned Government Pleader also.
3. The writ petition is disposed of directing the first
respondent to consider and take a decision on Ext.P5 in accordance
WPC No.7553/07 2
with law after hearing the petitioner within a period of two months
from the date of receipt of a copy of this judgment. It is open to
the petitioner to rely on the decision reported in 2007(1)KLT 71
and any other judgment which the petitioner chooses to rely on. It
is also open to the petitioner to rely on Ext.P6 circular. I leave
open the contentions of the petitioner.
K.M.JOSEPH
JUDGE
sv.
WPC No.7553/07 3