High Court Kerala High Court

E.B.Viju vs Deputy Director (Education) on 15 October, 2008

Kerala High Court
E.B.Viju vs Deputy Director (Education) on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30307 of 2008(G)



1. E.B.VIJU
                      ...  Petitioner

                        Vs

1. DEPUTY DIRECTOR (EDUCATION)
                       ...       Respondent

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/10/2008

 O R D E R
                          ANTONY DOMINIC, J.

                   = = = = = = = = = = = = = = =
                   =W.P.(C) = = = = = = = = = = =
                             No. 30307 OF 2008 G
                     = = =


               Dated this the 15th day of October 2008


                            J U D G M E N T

Petitioner is a teacher in charge of the school of which the 2nd

respondent is the Manager. Based on a complaint made by the 3rd

respondent, the 1st respondent has issued a show cause notice to

the petitioner to which Ext. P2 reply was given. Thereafter, the 1st

respondent has issued Ext. P3 to the Manager directing him to take

disciplinary action against the petitioner under Chapter IX, Rule 11

and aggrieved by Ext. P3 this writ petition has been filed.

2. The main contention raised by the petitioner is that Ext. P3

has the effect of a binding direction requiring the Manager to

initiate disciplinary action against the petitioner. This contention of

the petitioner is sought to be contradicted by the learned Govt.

Pleader contending that Ext. P3 is only an intimation to the Manager

and at this stage, the Manager has to apply his mind and take a

decision in the matter.

W.P.(C) No.30307 OF 2008
-2-

3. From the submission of the learned Govt. Pleader it is

evident that though the apprehension which led the petitioner to file

this writ petition is that Ext. P3 will be a binding direction, but it is

only an intimation to the Manager. Recording the aforesaid

submission of the learned Govt. Pleader and clarifying that at this

stage it is primarily for the Manager to take a decision in this

matter, the writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-