IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 11968 of 2001(Y)
1. RANI.V.D.
... Petitioner
Vs
1. THE DY.DIRECTOR (EDN)
... Respondent
For Petitioner :SRI.ABRAHAM VAKKANAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/08/2007
O R D E R
KURIAN JOSEPH , J
==========================
O.P. NO. 11968 OF 2001
==========================
Dated this the 10th day of August, 2007.
JUDGMENT
The petition is against Ext.P9 order passed by the Deputy
Director of Education. The main grievance is that the petitioner was
not given an opportunity for hearing. According to the Government
Pleader, the opportunity given to the petitioner was not utilised. Be
that as it may, since the petitioner has an effective remedy by way of
appeal before the Government, it is not necessary to go into the
disputed questions of fact at this stage. Accordingly, the writ petition
is disposed of as follows:
In the event of the petitioner filing an appeal before the
Government within a period of two months from today, the same shall
be considered by the Government on merits with notice to the
petitioner and respondents 3 and 4 and appropriate orders thereon in
accordance with law shall be passed within another four months.
KURIAN JOSEPH, JUDGE.
rv
KURIAN JOSEPH, JUDGE
——————————————-
O.P. NO. 11968 of 2001
—————————————-
10th day of August, 2007
JUDGMENT