Kerala High Court
Baiju vs Principal on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33633 of 2008(D)
1. BAIJU, S/O.VELAYUDHAN
... Petitioner
Vs
1. PRINCIPAL
... Respondent
2. REGIONAL DEPUTY DIRECTOR OF HIGHER
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/11/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.33633/2008
-----------------------------------------------------------
Dated this the 14th day of November, 2008
JUDGMENT
Petitioner submits that the first respondent is not
permitting him to attend his classes. It is stated that he has
taken up the matter by filing Ext.P1 before the 2nd
respondent and that orders thereon have not been passed.
If as stated, Ext.P1 has been received by the 2nd
respondent and the same is pending, orders thereon shall
be passed with notice to the Ist respondent, as expeditiously
as possible and at any rate within 4 weeks from the date of
production of a copy of the judgment.
ANTONY DOMINIC
JUDGE
vi.
2