High Court Kerala High Court

David John vs Corporate Manager on 23 August, 2007

Kerala High Court
David John vs Corporate Manager on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25720 of 2007(J)


1. DAVID JOHN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. CORPORATE MANAGER,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/08/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.25720 OF 2007
                  -------------------------------------------
              Dated this the 23rd day of August, 2007


                              JUDGMENT

Following the issuance of Ext.P9 memo of charges, to

which, the petitioner has placed objections, the Manger of the

school, where the petitioner works, has placed him under

suspension. Obviously, this action requires the concurrence of

the statutory respondents to keep the petitioner under

suspension beyond the period of 15 days. Even if the petitioner

is aggrieved by any decision of the Deputy Director, which may

be adverse to him, he would have statutory remedies available

under the Kerala Education Rules, 1958. Under such

circumstances, without expressing anything on merits, this writ

petition is disposed of directing that the petitioner’s objections, if

any, to the order of suspension and to any request of the

Manager to continue him under suspension will also be

considered by the third respondent while considering the

question as to whether the order of suspension of the petitioner

should be permitted to continue beyond 15 days.

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.