IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37117 of 2008(R)
1. K.G.SHYAMALA, HEADMISTRESS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. DEPUTY DIRECTOR OF EDUCATION,
4. DIRECTOR OF PUBLIC INSTRUCTIONS,
5. USHA KUMARI,
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/01/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
W.P.(C) NO. 37117 OF 2008 R
------------------------------------------------------
Dated this the 1st January, 2009
JUDGMENT
The Writ Petition is filed by the petitioner anticipating an order of
suspension or initiation of other disciplinary proceedings. It is submitted
that the petitioner was placed under suspension after filing the Writ
Petition and that order was challenged in W.P.(C) No.37742 of 2008. In
view of the subsequent developments, the Writ Petition has become
infructuous. The Writ Petition is accordingly dismissed without prejudice
to the right of the petitioner to take appropriate contentions in W.P.(C)
No.37742 of 2008.
(K.T.SANKARAN)
Judge
ahz/