High Court Kerala High Court

M.K.Ramakrishnan vs The Deputy Director Of Education on 21 March, 2007

Kerala High Court
M.K.Ramakrishnan vs The Deputy Director Of Education on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11456 of 2004(L)


1. M.K.RAMAKRISHNAN, HEADMASTER,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/03/2007

 O R D E R
                                KURIAN JOSEPH, J.

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

                         W.P.(C) NO. 11456 OF 2004

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

                Dated this the 21st day of March, 2007.


                                   J U D G M E N T

The fixation made on the basis of circular (Ext. P6) by the Director of

Public Instruction should govern the fate has been settled by several decision

of this Court and one such judgment is the judgment dated 31.05.2006 in

O.P No. 36634/2001. The impugned orders are quashed. It is declared that

the fixation made based on Ext. P6 shall be treated to have been made

validly. The benefits, if any, due to the petitioner shall be disbursed to him

within a period of three months from the date of production of a copy of this

judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp