IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24805 of 2007(C)
1. K.DAMODARAN PILLAI, MANAGER, P.T.M.
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 24805 OF 2007
---------------------
Dated this the 22nd day of August, 2007
J U D G M E N T
Grievance of the petitioner is that Ext.P18 letter issued by the
Government directing the 2nd Respondent to take immediate action
against him is likely to be implemented before he receives a copy of
the common judgment in W.P.(C) Nos. 8168/07 and 9161/07.
2. It is brought to my notice that copy of the judgment has
already been issued. Therefore, it will be open to the petitioner to
take recourse to the remedies available to him in accordance with
law. However, in the peculiar facts and circumstances, the operation
and implementation of Ext.P18 shall be kept in abeyance for a period
of two weeks from today.
The writ petition is closed in the above terms.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007