High Court Kerala High Court

T.Vijayalekshmi vs The Secretary on 18 December, 2008

Kerala High Court
T.Vijayalekshmi vs The Secretary on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12428 of 2004(D)


1. T.VIJAYALEKSHMI, U.D.CLERK,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE ACCOUNTANT GENERAL,

3. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.12428 of 2004
               ----------------------------------------------
                  Dated 18th December, 2008.

                           J U D G M E N T

Petitioner approached this court aggrieved by the

fixation of pay as per Ext.P1. It is seen from the impugned order

that the undisputed amounts have been paid to the petitioner.

Petitioner may treat Ext.P1 as a notice. She may submit her

objections to Ext.P1 before the first respondent. Thereafter, the

first respondent shall consider the matter with notice to the

petitioner and pass appropriate orders thereon in accordance with

law within three months from the date of production of a copy of

the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.12428 of 2004

———————————————-

J U D G M E N T

Dated 18th December, 2008.