High Court Kerala High Court

G.K.Gopalakrishnan vs State Of Kerala on 5 August, 2009

Kerala High Court
G.K.Gopalakrishnan vs State Of Kerala on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4723 of 2008(K)


1. G.K.GOPALAKRISHNAN, S/O.G.K.KUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :05/08/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.4723 of 2008-K
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 5th day of August, 2009.

                                 JUDGMENT

The petitioner was subjected to a punishment of compulsory

retirement from service as per Ext.P1 order. He was the Headmaster of the

school. The disciplinary action was taken against him pursuant to certain

allegations of harassment, etc. The petitioner was arrayed as an accused in

C.C.No.263/2006. Ext.P6 is the judgment in the said criminal case which

shows that the petitioner has been acquitted. On the basis of Ext.P6, the

petitioner has filed Ext.P7, styled as a review petition before the first

respondent. It is prayed that in the light of the order of acquittal, the

request to review Ext.P1 may be considered by the Government.

2. In the light of the above position, there will be a direction to the

first respondent to consider and pass orders on Exts.P7 and P8 on their

merits, within a period of four months from the date of receipt of a copy of

this judgment, after hearing the petitioner. The petitioner will produce a

copy of the writ petition along with a copy of this judgment before the first

respondent for compliance.

(T.R. Ramachandran Nair, Judge.)

kav/