IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22711 of 2010(L)
1. P.RADHAKRUSHNAN, S/O. SANKARAN KURUP
... Petitioner
Vs
1. STATE OF KERALA, REP BY ITS SECRETARY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS
3. THE DEPUTY DIRECTOR OF EDUCATION'
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. MANAGER, NARIKKATTIRI, L.V.L.P SCHOOL
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :22/07/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.22711 OF 2010
--------------------------------------------
Dated this the 22nd day of July, 2010
JUDGMENT
The petitioner, who is working as Headmaster in Narikkattiri
L.V.L.P School, Aroor in Kozhikode district filed this Writ Petition
challenging Ext.P11 order of suspension. The period of suspension was
subsequently extended as per Ext.P12 order. Later, the petitioner was
issued Ext.P13 memo of charges. The petitioner has filed a statement in
reply to Ext.P13 memo of charges. In the meanwhile, he has filed Ext.P14
revision petition before the Government against the order of suspension.
In fact, he is challenging Exts.P12 and P13 in the said revision petition.
Considering the fact that Ext.P14 revision petition is pending before the
Government, I am of the view that this Court need not look into the merits
of the contentions raised in this Writ Petition at this stage. Accordingly,
this Writ Petition is disposed of with a direction to the first respondent to
consider Ext.P14 revision petition submitted by the petitioner and pass
orders thereon expeditiously, at any rate, within a period of six weeks from
the date of receipt of a copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
W.P.(C). NO. /2010
JUDGMENT
June, 2010
W.P.(C) NO. 3