High Court Kerala High Court

M.Balamurali Krishnan vs Manager on 24 May, 2007

Kerala High Court
M.Balamurali Krishnan vs Manager on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12774 of 2007(U)


1. M.BALAMURALI KRISHNAN,
                      ...  Petitioner

                        Vs



1. MANAGER, M.V.H.S. SCHOOL,
                       ...       Respondent

2. REGIONAL DEPUTY DIRECTOR,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/05/2007

 O R D E R
                                  A.K. BASHEER, J.

                                 --------------------------

                          W.P.(C). NO. 12774 OF 2007

                                    ---------------------


                      Dated this the 24th day of May, 2007


                                   J U D G M E N T

Petitioner was placed under suspension while he was working

as Higher Secondary School Teacher under the management of

respondent No.1. The grievance of the petitioner is that he has been

kept under suspension for a period of more than seven months

without any justifiable reason. He has raised several contentions in

support of his plea that the order of suspension is vitiated and illegal.

Anyhow, I do not propose to deal with any of the contentions raised

by the petitioner at this stage in view of the limited prayer made by

him that he will be satisfied if an appropriate direction is issued to

respondent No.1 to consider Ext.P3 representation submitted by him

for review of the order of suspension. Learned counsel for

respondent No.1 submits that an appropriate decision on Ext.P3 will

be taken without any further delay.

In the above facts and circumstances of the case, the writ

petition is disposed of with a direction to respondent No.1 to consider

and pass orders on Ext.P3 strictly on its merit and in accordance with

WPC NO.12774/07 Page numbers

law as expeditiously as possible, at any rate within a period of one

month from the date of receipt of a copy of this judgment. Needless

to mention that the petitioner shall be afforded sufficient opportunity

to be heard before any decision is taken in the matter.






                                               A.K. BASHEER, JUDGE




vps


WPC NO.12774/07    Page numbers





                                   A.K. BASHEER, JUDGE




                                        OP NO.20954/00





                                            JUDGMENT




                                       1ST MARCH, 2007