Kerala High Court
M.Pramod vs The State Of Kerala on 17 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2006 of 2009()
1. M.PRAMOD,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :17/09/2009
O R D E R
K. BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.
-----------------------------------
W.A. No.2006 OF 2009
------------------------------------
Dated this the 17th day of September, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The point raised by the appellant is is covered against him
by the decision of the Apex Court in State of Kerala v. Prasad
[2007(3) KLT 531]. The learned Single Judge has dismissed the
Writ Petition relying on that decision. Therefore, we find no
reason to interfere with the judgment under appeal.
Accordingly, the Writ Appeal is dismissed.
(K.BALAKRISHNAN NAIR, JUDGE)
(P.BHAVADASAN, JUDGE)
ps