High Court Kerala High Court

Nidheesh.N. vs State Of Kerala on 21 August, 2009

Kerala High Court
Nidheesh.N. vs State Of Kerala on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20831 of 2009(Y)


1. NIDHEESH.N., LECTURER IN COMPUTER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF TECHNICAL EDUCATION,

3. THE PRINCIPAL, GOVERNMENT COLLEGE OF

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :21/08/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.20831/2009-Y
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 21st day of August, 2009

                            J U D G M E N T

The main prayer in the writ petition is for a direction to allow the

petitioner to join duty as Lecturer in Computer Science and Engineering.

The petitioner applied for M.Tech Course in the National Institute of

Technology at Kozhikode while working as Lecturer in Computer Science

and after submitting the application for leave, he joined the M.Tech Course.

2. By interim order dated 29/07/2009, this Court directed the first

and second respondents to consider the request of the petitioner for allowing

him to rejoin duty. Today, the learned Government Pleader, on instructions

submitted that as per order No.E.A/5064/09, dated 18/08/2009, issued by

the Director of Technical Education, permission has been granted to the

petitioner to rejoin duty subject to the disciplinary action. He is allowed to

rejoin duty in Kannur itself. The same is recorded. Therefore, no further

orders are required. Contentions raised by the petitioner are left open.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms