IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15532 of 2008(Y)
1. R.THULASIDAS,(RETIRED HEADMASTER,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTION, JAGATHY,
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/05/2008
O R D E R
K.T. SANKARAN,J..
--------------------------------------
W.P.(C) No.15532 of 2008 Y
--------------------------------------
Dated this the 27th day of May, 2008.
J U D G M E N T
The petitioner challenges Ext.P13 order dated 15.2.2008 (Order
No.F1/65503/2007/DPI/K.Dis.) passed by the Director of Public Instruction,
Thiruvananthapuram. The learned Government Pleader submits that against
Ext.P13 order a revision lies before the Government under Rule 92 of Chapter
XIV A of the Kerala Education Rules. Since the petitioner has an alternative
remedy, I do not think it is proper to entertain this Writ Petition at this stage. The
petitioner is at liberty to file a revision before the Government against Ext.P13
order within a period of three weeks from today. If the petitioner files a revision
before the Government within a period of three weeks from today, the
Government shall dispose of the same expeditiously, treating the revision as
having been filed within the time.
K.T. SANKARAN,
JUDGE.
cks