IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19617 of 2010(B)
1. P.M.MARKOSE, MAX VILLA,PALAKKAT HOUSE
... Petitioner
2. THE DEPUTY DIRECTOR (EDUCATION)
3. THE DIRECTOR OF PUBLIC INSTRUCTIONS
4. THE SECRETARY TO GOVERNMENT
Vs
1. H.M G.H.S.AMBALAMUGAL
... Respondent
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/07/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C) 19617 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of July, 2010
J U D G M E N T
The petitioner filed this writ petition mainly challenging
Exts.P7 P8 and P14 and for issuance of writ of mandamus
directing the respondents to re-consider the matter afresh for
enabling the petitioner to get pensionary benefits counting the
regularised service of 32 years in the department.
2. The impugned orders would reveal that the
authorities issued notice to the petitioner and they have in fact
published a show cause notice in Kerala Koumudi Daily dated
27.7.1995. One of the reasons assigned therein was that
though a notice was issued to the petitioner in his Bangalore
address that was returned with the endorsement that the
addressee was not in the station. Considering the contention
raised in the writ petition the he was, in fact, available at
Bangalore, a direction was issued to the petitioner to make
available a copy of the pass port possessed by him pertaining
to the period in question. The petitioner produced the
photocopy of the passport which would reveal that the
petitioner was not actually available in India.
WPC No. 19617/2010
When faced with such a situation, the petitioner sought
for permission to withdraw this writ petition. Permission is
granted. Accordingly, this writ petition is dismissed as
withdrawn.
Sd/-
C.T. RAVIKUMAR, JUDGE
jma
//true copy//
P.A to Judge