IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8434 of 2010(D)
1. P.V.DEVASSY, CLERK (UNDER SUSPENSION),
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/03/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 8434 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 15th day of March, 2010.
J U D G M E N T
In respect of disciplinary proceedings initiated against the
petitioner, which resulted in imposition of punishment of compulsory
retirement on the petitioner, the petitioner has filed Ext. P11 appeal
before the 3rd respondent. The petitioner submits that the
petitioner’s normal date of retirement falls on 31-3-2010 and
therefore the 3rd respondent may be directed to pass orders on Ext.
P11 before that date. The learned Government Pleader submits that if
a date is fixed for hearing and the petitioner appears for hearing on
that day, the 3rd respondent shall pass orders on Ext P11 before 31-3-
2010. In the above circumstances, the writ petition is disposed of
with the following directions:
The petitioner shall appear before the 3rd respondent for a
hearing on Ext. P11 appeal on 19-3-2010. On that day, the 3rd
respondent shall hear the petitioner on Ext. P11 appeal and pass
orders thereon before 31-3-2010.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.