IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4723 of 2008(K)
1. G.K.GOPALAKRISHNAN, S/O.G.K.KUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/08/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.4723 of 2008-K
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of August, 2009.
JUDGMENT
The petitioner was subjected to a punishment of compulsory
retirement from service as per Ext.P1 order. He was the Headmaster of the
school. The disciplinary action was taken against him pursuant to certain
allegations of harassment, etc. The petitioner was arrayed as an accused in
C.C.No.263/2006. Ext.P6 is the judgment in the said criminal case which
shows that the petitioner has been acquitted. On the basis of Ext.P6, the
petitioner has filed Ext.P7, styled as a review petition before the first
respondent. It is prayed that in the light of the order of acquittal, the
request to review Ext.P1 may be considered by the Government.
2. In the light of the above position, there will be a direction to the
first respondent to consider and pass orders on Exts.P7 and P8 on their
merits, within a period of four months from the date of receipt of a copy of
this judgment, after hearing the petitioner. The petitioner will produce a
copy of the writ petition along with a copy of this judgment before the first
respondent for compliance.
(T.R. Ramachandran Nair, Judge.)
kav/