IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29958 of 2009(L)
1. P.M.YOUSAF MOULAVI, AGED 68,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY,
3. THE DEPUTY DIRECTOR OF PANCHAYATH,
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.29958 OF 2009
-------------------------------------------
Dated this the 16th day of November, 2009
JUDGMENT
Learned Government Pleader states that after Ext.P6, the
matter was considered by the Government and as of now, the
scheme regarding payment of any pension to the Madrasa
Teachers is yet to be finalised by the Government. It is further
stated that the matter would be considered and formulation of
the scheme expedited to be done this year itself. This
submission is recorded. I am not inclined to pass any further
order in relation to the petitioner alone since this is a matter that
relates to the policy that the Government will have in such
matters. This writ petition is hence ordered without prejudice to
the petitioner enjoying the benefit of any scheme that the
Government may bring.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.17/11.