IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38064 of 2007(F)
1. M. SATHIANATHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE MANAGER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/04/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.38064 OF 2007
----------------------------------------
Dated this the 1st day of April, 2008
JUDGMENT
The petitioner retired as a Principal of Ramavilasam Higher
Secondary School, Chokli in Kannur District. While he was in
service, he was suspended by order dated 19.5.2004. As per
orders of this Court, he was reinstated. Subsequently, he retired
on 31.5.2007. In the meantime, disciplinary action was initiated
by the manager against him, which was challenged in W.P.(C)
No.8709/05 on the ground that the manager has no authority to
continue the disciplinary proceedings after retirement. In spite of
the above situation, the petitioner has not been paid retirement
benefits. In the above circumstances, the petitioner has filed
Ext.P5 representation before the 1st respondent. The petitioner
seeks a direction to the 1st respondent to consider and pass
appropriate orders on Ext.P5.
2. I have heard the learned Government Pleader also.
Although the 3rd respondent has been served notice, there is no
appearance. After hearing the learned Government Pleader also,
W.P.(c)No.38064/07 2
I dispose of this writ petition with a direction to the 1st
respondent to consider an pass appropriate orders on Ext.P5
as expeditiously as possible, at any rate, within three months
from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner as
well as the 3rd respondent. The petitioner shall forward a copy
of this judgment along with a copy of the writ petition to the
1st respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.38064/07 3