IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35560 of 2008(G)
1. K.M.JAMEELAMMA,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE CORPORATE MANAGER,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/12/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 35560 OF 2008 (G)
&
CONT.COURT CASE(C) NO.1744 OF 2008(S)
===========================
Dated this the 18th day of December, 2008
J U D G M E N T
The challenge in the writ petition is against Ext.P4, an order passed
by the DPI directing recovery of 50% of the excess salary from the
petitioner and another teacher. The main contention raised was that the
said order runs counter to Ext.P3 judgment. It is on that basis that
contempt case was also filed.
2. After this writ petition was admitted and notice was issued in
the contempt petition, DPI has revoked Ext.P4 order and passed a fresh
order dated 3/12/2008.
3. In view of the aforesaid developments, both the writ petition
and contempt are closed, leaving it open to the petitioner to pursue the
matter if she is aggrieved.
The counsel for the petitioner pleaded for awarding costs.
Considering the fact that the respondents themselves have corrected the
mistake, I do not think it appropriate to pass such an order.
ANTONY DOMINIC, JUDGE
Rp