IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27564 of 2008(F)
1. MUNEER M.V., ARABIC TEACHER (UNDER
... Petitioner
Vs
1. ASSISTANT EDUCATION OFFICER,
... Respondent
2. THE MANAGER, CHERUVANUR A.L.P. SCHOOL,
3. THE HEAD MASTER, CHERUVANNUR A.L.P
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
==========================
W.P.(C). No.27564/2008-F
==========================
Dated this the 22nd day of October, 2009
J U D G M E N T
Petitioner herein, was placed under suspension as per Ext. P1 for
involvement in Crime No.258/2004.
2. The writ petition is mainly filed for a direction to the respondents
to pay the subsistence allowance to the petitioner including the arrears from
July, 2007 and for a further direction to the respondents to revoke the order
of suspension and reinstate the petitioner in service..
3. The learned Government Pleader on getting instructions from the
respondents submitted that the subsistence allowance up to 31.08.2009
stands disbursed on 19.09.2009. It is also assured that on production of non
employment certificate the allowance due from time to time will be
disbursed.
4. Learned counsel for the petitioner submitted that since the
petitioner had been under suspension from 2004 onwards the same may be
W.P.(C). No.27564/2008
-:2:-
ordered to be revoked. It is up to the petitioner to move any of the statutory
authorities in the matter and if a representation is filed in this regard, the
same will be considered in accordance with law.
The W.P.C. is accordingly disposed of. No costs.
(T.R. Ramachandran Nair, Judge.)
ln