High Court Kerala High Court

Smt.Daisy Kunjunny vs The Dy.Director Of Education on 27 February, 2009

Kerala High Court
Smt.Daisy Kunjunny vs The Dy.Director Of Education on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29752 of 2008(P)


1. SMT.DAISY KUNJUNNY, W/O.P.THOMAS ALEX,
                      ...  Petitioner

                        Vs



1. THE DY.DIRECTOR OF EDUCATION, KOLLAM.
                       ...       Respondent

2. THE MANAGER, APPMVHSS, AVANEESWARAM,

3. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/02/2009

 O R D E R
                          P.N.RAVINDRAN, J.
               ----------------------------------------------
                    W.P(C) No.29752 of 2008-P
                ---------------------------------------------
           Dated this the 27th day of February, 2009.

                           J U D G M E N T

The petitioner in this writ petition who is continuing under

suspension since 29.10.2007 seeks reinstatement in service. After the

writ petition was filed, by the order passed on 22.12.2008, the Deputy

Director of Education, Kollam directed the Manager to reinstate him in

service. That order was challenged by the Manager of the school in

W.P(C)No.1344 of 2009. I have by judgment delivered today allowed

W.P(C)No.1344 of 2009, quashed the order passed by the Deputy

Director of Eduction and directed the Director of Public Instruction to

pass fresh orders in the matter after hearing all the affected parties.

In view of these developments this writ petition is closed as

infructuous. The rights of parties will be governed by the directions

issued in W.P(C)No.1344 of 2009.

Sd/-

P.N.RAVINDRAN
JUDGE
//True Copy//

PA to Judge

ab

2