IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22354 of 2004(J)
1. KESAVANKUTTY S/O. DEVAKI AMMA,
... Petitioner
Vs
1. THE STATE OF KERALA REP.BY THE
... Respondent
2. V.VASU, RETIRED PRINCIPAL,
3. SWAMI NIRMALANDA YOGI,
4. THE DY.DIRECTOR OF EDUCATION,
5. THE DISTRICT EDUCATIONAL OFFICER,
6. THE HIGHER SECONDARY EDUCATION
7. THE DISTRICT COLLECTOR, PALAKKAD.
8. THE SUB INSPECTOR OF POLICE,
9. THE SUPDT.OF POLICE, PALAKKAD.
10. THE DIRECTOR OF VIGILANCE,
11. THE DY.SUPDT. OF POLICE, VIGILANCE
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.22354 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or any other appropriate order or
direction directing a vigilance enquiry about the allegations,
averments and complaints that are mentioned in Ext.P6 and
dealt with the delinquent officers including the 2nd respondent
Principal and such other authorities in accordance with law who
are responsible for not disbursing the salary of the petitioner and
his colleagues who were worked in the 3rd respondents institution
at Kollengode for the period of 32 days during the period of
general strike in the month of February and March 2002.”
There will be a direction to the 11th respondent to take
appropriate action on Ext.P6 in accordance with law, if not
already taken, within six months from the date of production of a
copy of the judgment along with a copy of the writ petition.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs