Kerala High Court
K.K.Varghese vs The State Of Kerala on 28 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27134 of 2006(E)
1. K.K.VARGHESE, HEADMASTER-IN-CHARGE
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, PALAKKAD.
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. T.NARAYANAN MASTER, FORMER PRESIDENT
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/11/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)No.27134 OF 2006
-------------------------------------
Dated this the 28th day of November, 2007
JUDGMENT
The petitioner challenges suspension, pending enquiry. The
petitioner now submits that subsequently the disciplinary
proceedings have ended in imposition of punishment, which is
pending in revision before the Government and therefore without
prejudice to the contention of the petitioner in that revision
petition, this writ petition may be closed. Ordered accordingly.
S. SIRI JAGAN, JUDGE
Acd