IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 1294 of 2003(D)
1. V.KOMAN, RETIRED TEACHER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. THE ACCOUNTANT GENERAL (A & E),
For Petitioner :SMT.P.V.ASHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.1294 OF 2003
-----------------------------
Dated this the 19th day of October, 2006
J U D G M E N T
The writ petition is filed with the following prayers:-
ii) issue a writ of certiorari or other appropriate order or
direction and quash Ext.P2 and P3;
iii) declare that the temporary service rendered by the
petitioner as PD Teacher in various Government Schools
between 8.12.1971 and 30.4.1975, prior to his entry in aided
school is liable to be reckoned towards qualifying service for the
purpose of pension and issue a writ of mandamus or other
appropriate writ, order or direction commanding the
respondents to re-fix the pensionary benefits of petitioner
reckoning the aforesaid period of service and to grant him all
consequential benefits including payment or arrears thereof
and interest at the rate of 12% per annum for the period from
1.7.2000.
Despite several opportunities given by this court, there is no
counter affidavit. The issue apparently seems to be covered by
the decision of this court reported in Jacobkutty v. State of
Kerala [2004(2)KLT 190]. I quash Exts.P2 and P3. There will be
a direction to the 1st respondent to look into the case of the
petitioner in the light of the decision referred to above and pass
appropriate orders thereon in accordance with law, within a
period of four months from the date of receipt of a copy of this
judgment. In case the petitioner requests for an opportunity for
hearing, the same shall be granted.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.1294/2003
JUDGMENT
19th October, 2006