IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11456 of 2004(L)
1. M.K.RAMAKRISHNAN, HEADMASTER,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/03/2007
O R D E R
KURIAN JOSEPH, J.
-------------------------------------
W.P.(C) NO. 11456 OF 2004
---------------------------------------
Dated this the 21st day of March, 2007.
J U D G M E N T
The fixation made on the basis of circular (Ext. P6) by the Director of
Public Instruction should govern the fate has been settled by several decision
of this Court and one such judgment is the judgment dated 31.05.2006 in
O.P No. 36634/2001. The impugned orders are quashed. It is declared that
the fixation made based on Ext. P6 shall be treated to have been made
validly. The benefits, if any, due to the petitioner shall be disbursed to him
within a period of three months from the date of production of a copy of this
judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp