IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14794 of 2009(T)
1. BINDHU.S,W/O.BINOY,L.G.HINDI TEACHER,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,H.S.S.MAYYANAD,MAYYANAD.PO,
5. SRI.ANI.N.S,H.S.A.(HINDI),HIGHER
6. SMT.SHEEBA,H.S.A.(HINDI),HIGHER
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.G.SHRIKUMAR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/11/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.14794/2009-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of November, 2009
J U D G M E N T
The petitioner herein is working as L.G.Hindi Teacher
in Higher Secondary School, Mayyanad managed by the fourth
respondent. One of the prayers in the writ petition is to
command the first respondent to take a decision on Ext.P6
revision petition.
2. By interim order dated 03/07/2009, this Court
directed the first respondent to take a decision on Ext.P6
after hearing the affected parties.
3. When the matter came up for hearing today, it is
reported by the learned Government Pleader that the
Director of Public Instruction has rejected the revision
petition as per order No.D.Dis/RA(4)/34240/09/DPI, dated
29/08/2009. The learned counsel for the petitioner
therefore prayed that liberty may be given to challenge the
same in appropriate proceedings. With liberty to do so,
the writ petition is dismissed. No costs.
(T.R. Ramachandran Nair, Judge.)
ms