IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2242 of 2007()
1. E.K. SULAIMAN,
... Petitioner
Vs
1. DIRECTOR OF HIGHER SECONDARY EDUCATION,
... Respondent
For Petitioner :SRI.M.VIJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/09/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.2242 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2007
JUDGMENT
Radhakrishnan, J
This writ appeal arise out of judgment in W.P.(C)25406/07
which was filed seeking a writ of certiorari or any other
appropriate writ, order or direction calling for the originals
relating to Ext.P1 and quash the same. Learned Single Judge
dismissed the writ petition without prejudice to the right of the
petitioner to move the Government for redressal of any
grievances against Ext.P1.
Petitioner, if so advised, can approach the Government for
redressal of the grievances. Government shall pass appropriate
orders without any delay. Writ appeal is disposed of as above.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes