IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2350 of 2007(E)
1. THE MANAGER,
... Petitioner
Vs
1. JAMES PHILIP,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. T.A. JOSE, H.S.A.,
4. SMT. BINDHUMOL P.ABRAHAM, H.S.A.,
5. JOMON JOY, H.S.A.,
For Petitioner :SRI.B.GOPAKUMAR
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :17/10/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.2350 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of October, 2007
JUDGMENT
Radhakrishnan, J
Writ appeal is disposed of with a direction to the second
respondent/District Educational Officer to reconsider Ext.P1
representation and issue fresh orders within a period of two
months from the date of receipt of a copy of this judgment.
This shall be done after affording sufficient opportunity of
hearing to the petitioner, all appointees and all others who
are likely to be affected by any order that may be passed by
the second respondent.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes