IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24483 of 2007(M)
1. MOHAMMED MAHASHUQ C.P.
... Petitioner
Vs
1. THE SECRETARY TO GOVERNEMENT,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER, SEETHI SAHIB, H.S.S.
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :13/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 24483 OF 2007
---------------------
Dated this the 13th day of August, 2007
J U D G M E N T
Though learned counsel for the petitioner has raised several
contentions in support of his plea to quash Ext.P1 order of suspension
issued against the petitioner by the Government, I do not propose to deal
with any of those contentions in view of the limited prayer made by the
learned counsel for the petitioner at the Bar. He submits that petitioner will
be satisfied if an appropriate direction is issued to respondent No.1 to take
a decision on Ext.P8 reserving the right of the petitioner to urge all his
contentions before the said authority.
Therefore the writ petition is closed with a direction to respondent
No.1 to consider and pass orders on Ext.P8 strictly on its merit and in
accordance with law, as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment. Needless to
mention, respondent No.1 shall ensure that petitioner is afforded sufficient
opportunity to be heard before any decision is taken in the matter. It is
made clear that I have not considered the merit of any of the contentions
raised by the petitioner in the writ petition. It will be open to the petitioner
to urge all his contentions before respondent No.1.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007