Kerala High Court
Molly V.J. vs The Corporate Manager on 19 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5435 of 2010(D)
1. MOLLY V.J., W/O.K.J.JOSEPH,
... Petitioner
Vs
1. THE CORPORATE MANAGER,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DIRECTOR OF PUBLIC INSTRUCTION,
4. THE STATE OF KERALA,
For Petitioner :SRI.SAKIR.K.H.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/02/2010
O R D E R
S. SIRI JAGAN, J.
~~~~~~~~~~~~~~~~~~~
W.P.C. No.5435 OF 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of February 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
J U D G M E N T
The petitioner challenges Ext.P1 order whereby the
second respondent has suspended the petitioner, who is the
Headmistress of an aided school retired from service,
alleging certain misconduct detailed in Ext.P1 and directing
the Manager to initiate disciplinary proceedings against the
petitioner.
I am inclined to consider the challenge against Ext.P1,
since I am of the opinion that the petitioner should more
appropriately seek her statutory remedies. Therefore,
without prejudice to the said right, this writ petition is
dismissed.
S. SIRI JAGAN,
JUDGE
nl