High Court Kerala High Court

K.G.Shyamala vs State Of Kerala on 1 January, 2009

Kerala High Court
K.G.Shyamala vs State Of Kerala on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37117 of 2008(R)


1. K.G.SHYAMALA, HEADMISTRESS,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DIRECTOR OF PUBLIC INSTRUCTIONS,

5. USHA KUMARI,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/01/2009

 O R D E R
                              K.T.SANKARAN, J.
                 ------------------------------------------------------
                     W.P.(C) NO. 37117 OF 2008 R
                 ------------------------------------------------------
                    Dated this the 1st January, 2009


                                    JUDGMENT

The Writ Petition is filed by the petitioner anticipating an order of

suspension or initiation of other disciplinary proceedings. It is submitted

that the petitioner was placed under suspension after filing the Writ

Petition and that order was challenged in W.P.(C) No.37742 of 2008. In

view of the subsequent developments, the Writ Petition has become

infructuous. The Writ Petition is accordingly dismissed without prejudice

to the right of the petitioner to take appropriate contentions in W.P.(C)

No.37742 of 2008.

(K.T.SANKARAN)
Judge

ahz/