Kerala High Court
Manager vs State Of Kerala on 29 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18015 of 2008(T)
1. MANAGER, KIZHAKKOTH NEW
... Petitioner
2. MANAGER, MMAUP SCHOOL, AVILORA.P.O,
3. MANAGER, MADAVOOR AUP SCHOOL,
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.JIJI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/05/2009
O R D E R
K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
------------------------------
W.P.(C)Nos.18015, 23795, 26789 & 27155 OF 2008
-------------------------------
Dated this the 29th day of May, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The point raised by the writ petitioners in these cases is
covered by the judgment of this Court in W.P.(C) No.15536/2008
and connected cases dated 22.5.2009. It is ordered that the
directions issued by this Court in the said judgment will govern
these writ petitions also.
The Writ Petitions are disposed of as above.
(K.BALAKRISHNAN NAIR, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ps