IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36829 of 2009(W)
1. REMA VAZHAYIL, HEADMISTRESS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS
3. THE ADDL.DIRECTOR OF PUBLIC
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :21/12/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.36829 OF 2009
---------------------------------------
Dated this the 21st day of December, 2009.
J U D G M E N T
The petitioner is aggrieved by the order of suspension
issued as per Exhibit P2 whereby the Additional Director of Public
Instruction has placed the petitioner under suspension along with
one P.K.Sivanandan.
2. It is the case of the petitioner that the petitioner is
innocent in respect of the allegations leading to the order of
suspension and the petitioner had earlier submitted Exhibit P3
representation before the Deputy Director of Education, Kannur
explaining the real facts. Challenging the order of suspension,
the petitioner has filed Exhibit P6 revision petition before the
Government. It is stated that the petitioner is due to retire from
service on 31.03.2010 and therefore, unless urgent orders are
issued in Exhibit P6, that may put the petitioner in further trouble
as the petitioner will not be able to get the pensionary benefits
within a reasonable time.
W.P.(C) No.36829/2009 2
3. Heard the learned Government Pleader appearing for the
respondents.
In the light of the fact that Exhibit P6 is one concerning the
challenge against the order of suspension, there will be a
direction to the 1st respondent to take a decision on Exhibit P6
within a period of two months from the date of receipt of a copy
of this judgment. The petitioner will produce a copy of this
judgment along with copy of the writ petition for compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp