High Court Kerala High Court

V.Moideen Kutty vs The State Of Kerala Represented on 18 March, 2009

Kerala High Court
V.Moideen Kutty vs The State Of Kerala Represented on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8684 of 2009(E)


1. V.MOIDEEN KUTTY, S/O.MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/03/2009

 O R D E R
                              P.N.Ravindran, J.
                           ==================
                          W.P.(C) No.8684 of 2009
                        =====================

                Dated this the 18th day of March, 2009.

                                JUDGMENT

Heard Sri. V.A. Muhammed, the learned counsel appearing for the

petitioner and Sri. A.J.Varghese, the learned Government Pleader

appearing for respondents 1 to 3. In the nature of the order that I

propose to pass, it is not necessary to issue notice to or hear the fourth

respondent.

2. The petitioner is a teacher in the fourth respondent’s school. He

was placed under suspension pending disciplinary action by Ext.P1 order

dated 25.7.2008 for a period of 15 days. The Manager thereafter

sought the permission of the District Educational Officer to continue in

suspension beyond 15 days. Such permission was granted by Ext.P2

order dated 7.8.2008. It appears that the Manager thereafter moved the

Deputy Director of Education in revision, who by Ext.P4 order passed on

12.1.2009 permitted the Manager to continue the suspension till the

disciplinary proceedings are finalised. It appears that the disciplinary

enquiry has already been held and report of enquiry submitted. The

petitioner has aggrieved by Ext.P4, filed Ext.P6 revision petition before

the Secretary to Government, General Education Department. He submits

that as the enquiry against him has already been completed, there is no

reason to continue him under suspension and that all that the Manager

has to do is to finalise the disciplinary proceedings. In this Writ Petition

WP(C) 8684/09 -: 2 :-

the petitioner inter alia seeks a direction to the Secretary to Government,

General Education Department to pass orders on Ext.P6 revision petition

after affording him an opportunity of being heard.

3. Ext.P4 order, which is impugned in Ext.P6 revision petition

discloses that the disciplinary enquiry against the petitioner has already

been held and report of enquiry received by the Manager. The petitioner

was placed under suspension on 25.7.2008. Nearly eight months have

passed thereafter. In these circumstances, the Secretary to Government,

General Education Department has to consider whether continuance of

the suspension is warranted.

4. Accordingly I dispose of this Writ Petition with a direction to the

Secretary to Government, General Education Department to consider

Ext.P6 revision petition and pass orders thereon after affording the

petitioner and the fourth respondent an opportunity of being heard.

Final orders in the matter shall be passed within six weeks from the date

on which the petitioner produces a certified copy of this judgment. I

make it clear that I have not expressed any opinion on the merits of the

petitioner’s contentions and that it will be open to the Secretary to

Government to arrive at his own conclusion based on the materials on

record.

P.N.Ravindran,
Judge.

ess