High Court Kerala High Court

K.Muraleedharan vs State Of Kerala on 17 December, 2008

Kerala High Court
K.Muraleedharan vs State Of Kerala on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37110 of 2008(P)


1. K.MURALEEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION, ALAPPUZHA.

3. PRINCIPAL, GOVERNMENT VOCATIONAL

4. HEADMASTER, GOVERNMENT HIGH SCHOOL,

5. DISTRICT PROJECT DIRECTOR,

                For Petitioner  :SRI.M.R.HARIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/12/2008

 O R D E R
                        ANTONY DOMINIC, J.
                    -------------------------
                     W.P.(C.) No.37110 of 2008
               ---------------------------------
            Dated, this the 17th day of December, 2008

                            J U D G M E N T

Complaint of the petitioner is that though he is now working

under the 4th respondent, since his service book has not been

forwarded by the 3rd respondent to the 4th respondent, he is not in

a position to draw his salary and other allowances. Complaining of

this, the petitioner states that he has filed Ext.P9 representation

before the 2nd respondent and that even that remains unattended.

It is with that grievance, the writ petition is filed.

2. If as stated by the petitioner, his service book has not

been forwarded, it is certainly a matter for the 2nd respondent to

examine. Now that the petitioner has filed Ext.P9 representation, I

direct the 2nd respondent to enquire into the complaint made and

pass remedial order.

3. The petitioner will produce a copy of this order before

the 2nd respondent, who shall take necessary action in this matter as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

(ANTONY DOMINIC, JUDGE)
jg