IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8003 of 2004(C)
1. P.G.RAJENDRAN S/O.N.GOPALAKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. DISTRICT EDUCATION OFFICER, ERNAKULAM.
4. THE HEADMASTER, GOVERNMENT HIGH SCHOOL,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.8003 of 2004
----------------------------------------------
Dated 13th June, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“Issue a writ in the nature of mandamus directing the respondents
to permit the petitioner to continue at the Government High
School, Panampilly Nagar on the basis of the valuable rights
conferred on him by Ext.P1 Government Order.”
Learned Government Pleader, referring to the counter affidavit
submits that the petitioner is not transferred from Government
High School, Panampilly Nagar. It is also submitted that there is
no sanctioned post of Drawing Teacher in Government High
School, Panampilly Nagar and that the request will not come
under the purview of Ext.P1 Government Order. In case the
petitioner has still any grievance left, petitioner may approach
the Government for appropriate modification of the Government
Order.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 2003
———————————————-
J U D G M E N T
Dated 13th June, 2007.