IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2167 of 2007()
1. THE MANAGER,
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. SMT.B.SUSEELAMMA,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
--------------------------------------------------
W.A.No.2167 of 2007
--------------------------------------------
Dated this the 13th day of September, 2007.
J U D G M E N T
H.L.Dattu, C.J.
This appeal arises out of the order passed by the learned
Single Judge in W.P.(C). No.16828 of 2006 dated 3rd April, 2007.
2. We have carefully perused the orders passed by the learned
Single Judge and also the orders passed by the respondent authorities. We
are of the firm opinion that none of the authorities under the Act has committed
any error, whatsoever, which would call for our interference. Accordingly, the
appeal requires to be rejected and it is rejected without reference to the
respondents.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS