High Court Kerala High Court

Remila Grace Vijayan vs State Of Kerala Represented By on 14 August, 2009

Kerala High Court
Remila Grace Vijayan vs State Of Kerala Represented By on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14764 of 2009(M)


1. REMILA GRACE VIJAYAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR

4. THE CORPORATE MANAGER

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.BABU JOSEPH KURUVATHAZHA

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :14/08/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No. 14764 of 2009-M
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 14th day of August, 2009.

                                JUDGMENT

The petitioner, while working as Principal of Malabar Christian

College H.S.S. at Kozhikode, was placed under suspension as per Ext.P1.

By Ext.P2, the same was extended also. Ext.P3 is a show cause notice

issued to the petitioner prior to the issuance of Ext.P1. Thereafter, the

petitioner submitted explanation also in the matter. Pursuant to the

representation made by the petitioner, by Ext.P4 the Director of Higher

Secondary Education directed the reinstatement of the petitioner in service

subject to finalisation of the pending disciplinary proceedings. Seeking

implementation of the said order, this writ petition has been filed.

2. The 4th respondent has filed a counter affidavit. It is pointed out

therein that by Ext.R4(a), Ext.P4 order has been recalled by the Director

himself. A reading of Ext.R4(a) shows that the Director has permitted

keeping the petitioner under suspension till finalisation of the disciplinary

proceedings.

3. Therefore, if the petitioner is aggrieved by Ext.R4(a) order, she

may have to challenge the same in appropriate proceedings. It is pointed

wpc 14764/2009 2

out by the learned counsel for the petitioner that the petitioner was not

having any information regarding Ext.R4(a), prior to the production of the

same along with the counter affidavit.

4. Learned counsel for the petitioner submitted that the disciplinary

proceedings may be directed to be completed within a time frame. Learned

counsel for the Manager submits that it can be finalised within a period of

three months. Therefore, reserving the right of the petitioner to challenge

Ext.R4(a), the 4th respondent is directed to finalise the disciplinary

proceedings within a period of three months from the date of receipt of a

copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/