IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12774 of 2007(U)
1. M.BALAMURALI KRISHNAN,
... Petitioner
Vs
1. MANAGER, M.V.H.S. SCHOOL,
... Respondent
2. REGIONAL DEPUTY DIRECTOR,
For Petitioner :SRI.N.NAGARESH
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :24/05/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 12774 OF 2007
---------------------
Dated this the 24th day of May, 2007
J U D G M E N T
Petitioner was placed under suspension while he was working
as Higher Secondary School Teacher under the management of
respondent No.1. The grievance of the petitioner is that he has been
kept under suspension for a period of more than seven months
without any justifiable reason. He has raised several contentions in
support of his plea that the order of suspension is vitiated and illegal.
Anyhow, I do not propose to deal with any of the contentions raised
by the petitioner at this stage in view of the limited prayer made by
him that he will be satisfied if an appropriate direction is issued to
respondent No.1 to consider Ext.P3 representation submitted by him
for review of the order of suspension. Learned counsel for
respondent No.1 submits that an appropriate decision on Ext.P3 will
be taken without any further delay.
In the above facts and circumstances of the case, the writ
petition is disposed of with a direction to respondent No.1 to consider
and pass orders on Ext.P3 strictly on its merit and in accordance with
WPC NO.12774/07 Page numbers
law as expeditiously as possible, at any rate within a period of one
month from the date of receipt of a copy of this judgment. Needless
to mention that the petitioner shall be afforded sufficient opportunity
to be heard before any decision is taken in the matter.
A.K. BASHEER, JUDGE
vps
WPC NO.12774/07 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007