High Court Kerala High Court

State Of Kerala vs Kunjumon V.Varghese on 10 July, 2008

Kerala High Court
State Of Kerala vs Kunjumon V.Varghese on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 541 of 2006()


1. STATE OF KERALA,
                      ...  Petitioner
2. THE SECRETARY TO GOVERNMENT,

                        Vs



1. KUNJUMON V.VARGHESE, S/O.V.K.VARGHESE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.S.SUBHASH CHAND

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :10/07/2008

 O R D E R
             KURIAN JOSEPH & A.K.BASHEER, JJ.
              -----------------------------------------
      R.P.No.541 of 2006 in W.A.No.2206 of 2005 &
        R.P.No.558 of 2006 in W.A.No.1931 of 2005
              -----------------------------------------
             Dated this the 10th day of July, 2008

                              O R D E R

Kurian Joseph,J.

These review petitions are filed by the State praying for a

review of the judgment dated 30-11-2005. This court directed

the Government to implement the directions in the judgment

under appeal within a period of two months. The directions in

the judgment under appeal is contained at paragraph 5 of the

judgment of the learned single Judge, which reads as follows:-

“5. Accordingly I set aside Ext.P15 in
O.P.25777/1999 and Ext.P16 in O.P.16082/1999. The
Government will reconsider the cases of the petitioners
in so far it relates to those spells to which G.O.(P)
No.274/70/Fin. dt. 29-4-1970 applies, by reason of the
Note to Rule 10 of Appendix XII-A of K.S.R. in
accordance with the law laid down by this Court by
treating that the petitioners are entitled to count the
leave period availed by them for all service benefits
except pension and other service benefits expressly
excluded under the K.S.R. Consequential orders shall
follow from the Government within a period of two
months from the date of receipt of a certified copy of
this judgment. Needless to say, the petitioner in each
case will be afforded an opportunity of being heard
before any decision is taken except, of course, in case
where the Government decides to order in their favour
even without hearing them.”

The learned Government Pleader submits that the learned single

R.P.Nos.541 & 558/2006
-:2:-

Judge had only directed the Government to decide the case of the

writ petitioner in the light of the law laid down by this court. The

law laid down by this court is the decision referred to in our

judgment, ie. K.S.R.T.C. Vs. Noorudeenkutty, reported in 2005

(3) KLT 504. Necessarily the Government will have to take a

decision in the light of the above decision. We have only directed

the Government to implement the direction contained in the

judgment. Therefore, the apprehension of the State that there is

a positive direction by the Division Bench notwithstanding the

scope of the judgment of the learned single Judge is without any

basis. Therefore, no orders are necessary in these review

petitions. The review petitions are hence closed.

(KURIAN JOSEPH, JUDGE)

(A.K.BASHEER, JUDGE)
ahg.

KURIAN JOSEPH &
A.K.BASHEER, JJ.

—————————

R.P.No.541 of 2006 in
W.A.No.2206 of 2005 &
R.P.No.558 of 2006 in
W.A.No.1931 of 2005

—————————-

O R D E R

10th July, 2008