High Court Kerala High Court

Muneer M.V. vs Assistant Education Officer on 22 October, 2009

Kerala High Court
Muneer M.V. vs Assistant Education Officer on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27564 of 2008(F)


1. MUNEER M.V., ARABIC TEACHER (UNDER
                      ...  Petitioner

                        Vs



1. ASSISTANT EDUCATION OFFICER,
                       ...       Respondent

2. THE MANAGER, CHERUVANUR A.L.P. SCHOOL,

3. THE HEAD MASTER, CHERUVANNUR A.L.P

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/10/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                   ==========================
                         W.P.(C). No.27564/2008-F
                   ==========================
                  Dated this the 22nd day of October, 2009

                             J U D G M E N T

Petitioner herein, was placed under suspension as per Ext. P1 for

involvement in Crime No.258/2004.

2. The writ petition is mainly filed for a direction to the respondents

to pay the subsistence allowance to the petitioner including the arrears from

July, 2007 and for a further direction to the respondents to revoke the order

of suspension and reinstate the petitioner in service..

3. The learned Government Pleader on getting instructions from the

respondents submitted that the subsistence allowance up to 31.08.2009

stands disbursed on 19.09.2009. It is also assured that on production of non

employment certificate the allowance due from time to time will be

disbursed.

4. Learned counsel for the petitioner submitted that since the

petitioner had been under suspension from 2004 onwards the same may be

W.P.(C). No.27564/2008
-:2:-

ordered to be revoked. It is up to the petitioner to move any of the statutory

authorities in the matter and if a representation is filed in this regard, the

same will be considered in accordance with law.

The W.P.C. is accordingly disposed of. No costs.

(T.R. Ramachandran Nair, Judge.)

ln