Kerala High Court
V.P.Sukumaran vs The Assistant Education Officer on 14 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7540 of 2004(V)
1. V.P.SUKUMARAN, HEADMASTER,
... Petitioner
Vs
1. THE ASSISTANT EDUCATION OFFICER,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ACCOUNTANT GENERAL (AUDIT)KERALA,
4. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.N.N.SUGUNAPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2008
O R D E R
KURIAN JOSEPH, J.
--------------------------------------
W.P.(C). No. 7540 OF 2004
--------------------------------------
Dated this the 14th day of March, 2008.
J U D G M E N T
The grievance raised in this case is covered in favour of the
petitioner since it is now settled law that the benefit of reoption is
to be given to an employee from the date on which the employee
has chosen for the effect and not from the date of making the
reoption. The impugned order is accordingly quashed.
KURIAN JOSEPH, JUDGE.
smp