High Court Kerala High Court

K.K.Varghese vs The State Of Kerala on 28 November, 2007

Kerala High Court
K.K.Varghese vs The State Of Kerala on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27134 of 2006(E)


1. K.K.VARGHESE, HEADMASTER-IN-CHARGE
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, PALAKKAD.

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. T.NARAYANAN MASTER, FORMER PRESIDENT

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/11/2007

 O R D E R
                            S. SIRI JAGAN, J.

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

                      W.P.(C)No.27134 OF 2006

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

               Dated this the 28th day of November, 2007


                                JUDGMENT

The petitioner challenges suspension, pending enquiry. The

petitioner now submits that subsequently the disciplinary

proceedings have ended in imposition of punishment, which is

pending in revision before the Government and therefore without

prejudice to the contention of the petitioner in that revision

petition, this writ petition may be closed. Ordered accordingly.

S. SIRI JAGAN, JUDGE

Acd