Kerala High Court
K.T.Sajith vs State Of Kerala on 4 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8015 of 2007(D)
1. K.T.SAJITH, PHYSICAL EDUCATION TEACHER,
... Petitioner
2. MANAGER, VALANCHERY HIGHER SECONDARY
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. G.PRADEEP, PHYSICAL EDUCATION TEACHER,
For Petitioner :SRI.GEORGE ABRAHAM
For Respondent :SRI.PAULSON THOMAS
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/06/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.8015 OF 2007
---------------------------------------
Dated this the 4th day of June, 2009.
J U D G M E N T
This writ petition is filed challenging Exhibit P8 order passed
by the Government. The first petitioner is the Teacher appointed
and the second petitioner is the Manager of the School. It is
brought to my notice that the Government as per G.O.(P)
No.174/2008/G.Edn dated 06.10.2008 introduced an amendment
to proviso to sub-rule (1) of rule 6B of Chapter XXIII of Kerala
Education Rules. Learned counsel for the petitioners submitted
that the petitioners may be granted permission to challenge the
said amendment and with liberty to do so, the writ petition may
be closed. Permission is granted and this writ petition is closed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp