High Court Kerala High Court

S.Ushakumari vs State Of Kerala on 12 June, 2007

Kerala High Court
S.Ushakumari vs State Of Kerala on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12161 of 2007(W)


1. S.USHAKUMARI, HEADMISTRESS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DISTRICT EDUCATIONAL OFFICER,

4. ASSISTANT EDUCATIONAL OFFICER,

5. MANAGER, EVANS UPS (SCHOOLS),

6. SMT.P.J.USHA KUMARI,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :SRI.N.NANDAKUMARA MENON

The Hon'ble MR. Justice A.K.BASHEER

 Dated :12/06/2007

 O R D E R
                              A.K.BASHEER, J.

               ----------------------------------------------------------

                 W.P.(C)Nos.12161 & 12300 OF 2007

               ----------------------------------------------------------

                 Dated this the 12th day of June, 2007


                                  JUDGMENT

Having heard learned counsel for the parties and having

perused the materials on record, I am satisfied that these writ

petitions can be disposed of on a short ground without going

into the merit of the contentions raised by the parties.

2. The order passed by the Government on March 30,

2007 a copy of which is on record as Ext.P7 (G.O.(Rt)

No.1476/2007/G.Edn.) in writ petition no.12161/07 is

impugned by both petitioners in these two writ petitions. The

primary contention raised by the petitioners, who are the

teacher and the Manager respectively, is that the Government

had passed the above order without hearing them. A perusal

of the order shows that the above contention is not without

merit. Therefore, I am satisfied that the impugned order is

liable to be set aside. I do so.

3. I hasten to add that I have not considered the merit of

any of the contentions raised by the parties. It will be open to

W.P.(C)Nos.12161 & 12300 OF 2007

:: 2 ::

the Government to pass fresh orders in the matter strictly on

the merit of the rival contentions and in accordance with law.

This shall be done as expeditiously as possible, at any rate,

within two months from the date of receipt of a copy of this

judgment. Needless to mention that petitioners, respondents

and all others who are likely to be affected by any order that

may be passed shall be afforded sufficient opportunity to be

heard before any decision is taken in the matter. Till such

time, the order is passed, status quo as on today shall be

maintained. Petitioners shall produce the copies of the two

writ petitions along with a copy of the judgment before the

competent authority for compliance.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE

jes