IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19576 of 2009(N)
1. R.CHANDRIKA AMMA, W/O. G.SREEKUMAR,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC IINSTRUCTION,
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFIER,
3. THE TRAVANCORE DEVASWOM BOARD
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/07/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.19576 OF 2009
---------------------------------------
Dated this the 23rd day of July, 2009.
J U D G M E N T
The petitioner is the Headmistress of Hindu U.P.S,
Eramallikkara, Chengannoor in Alappuzha District. The petitioner
was placed under suspension as per Exhibit P2 order from
D.B.U.P.S, Vilakkudy by the 3rd respondent after Exhibit P1 memo
was issued. The petitioner thereafter submitted Exhibit P3
objection to the same.
2. Exhibit P4 shows that the 2nd respondent proposed to
conduct a preliminary enquiry and the petitioner attended the
enquiry, and submitted a Hearing Note. Thereafter, the
petitioner was reinstated in service and transferred to Hindu
U.P.S, Eramallikkara as per Exhibit P6 order. It is submitted that
the petitioner is continuing as Headmistress from 28.02.2009 in
the said school. Exhibits P8 and P9 are the copies of the memo
of charges and statement of allegations to which the petitioner
W.P.(C) No.19576/2009 2
has already submitted her explanation. By Exhibit P10, a formal
enquiry has been requested for by the Management. It is
submitted that the Assistant Educational Officer has not so far
taken any steps in the matter. The learned counsel for the
Manager also submitted that the enquiry has not been started so
far.
There will be a direction to the Assistant Educational Officer
to consider Exhibit P10 and to conduct an enquiry as requested
for therein within a period of two months from the date of receipt
of a copy of this judgment. The enquiry will be finalized
accordingly. The Management will take further action depending
on the outcome of the said enquiry.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp