IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23341 of 2007(D)
1. T.JALAJA KUMARI, W/O. NARAYANAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :31/07/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 23341 OF 2007
---------------------
Dated this the 31st day of July, 2007
J U D G M E N T
Petitioner claims that she was initially appointed as Assistant
Teacher in an Aided Upper Primary School with effect from
November 1, 1985. She was terminated on March 31, 1986. Later,
she was re-appointed as Assistant Teacher with effect from June 2,
1986 till August 22, 1986. According to the petitioner, she was
sanctioned Higher Grade with effect from January 1, 1996. Her
senior grade fell due on June 1, 2004 and date of increment was due
on July 1, 2004. But, while exercising option she had chosen
January 1, 2004 as the due date. In fact it would have been more
advantageous to her, if she got the increment from July 1, 2004.
2. Anyhow, I do not propose to deal with the merit of the above
contention at this stage in view of the limited prayer made by learned
counsel for the petitioner at the Bar. He submits that petitioner has
preferred Ext.P1 representation before the Government highlighting
all the relevant aspects of the issue. The limited prayer in this writ
petition is to issue a direction to respondent No.1 to take a decision
WPC NO.23341/07 Page numbers
on Ext.P1 expeditiously.
In the above facts and circumstances, the writ petition is
disposed of with a direction to respondent No.1 to consider and pass
orders on Ext.P1 strictly on its merit and in accordance with law, as
expeditiously as possible, at any rate within four months from the
date of receipt of a copy of this judgment. Respondent No.1 shall
ensure that petitioner is afforded sufficient opportunity to be heard
before any decision is taken in the matter. Petitioner shall produce a
certified copy of the judgment along with a copy of the writ petition
before respondent No.1 for compliance.
A.K. BASHEER, JUDGE
vps
WPC NO.23341/07 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007