Kerala High Court
The Deputy Director Of Education vs M.E.George on 19 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 389 of 2005(L)
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Petitioner
Vs
1. M.E.GEORGE, S/O.EAPPEN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T.G.RAJENDRAN
The Hon'ble MR. Justice K.K.DENESAN
Dated :19/03/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
R.P.NO: 389 OF 2005 IN
WP(C)No.9568 OF 2005
-----------------------------
Dated this the 19th March, 2007.
O R D E R
Though it is stated that a vigilance enquiry is going
on and for that reason non-liability certificate could not
be issued, the nature of the enquiry is such that it will
not come within the purview of Rule 3-A(a) of Part III
K.S.R. I find no valid grounds for review. R.P is
therefore dismissed.
K.K.DENESAN
Judge
jj