High Court Kerala High Court

P.M.Yousaf Moulavi vs State Of Kerala on 16 November, 2009

Kerala High Court
P.M.Yousaf Moulavi vs State Of Kerala on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29958 of 2009(L)


1. P.M.YOUSAF MOULAVI, AGED 68,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY,

3. THE DEPUTY DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :16/11/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                     W.P(C).No.29958 OF 2009
                   -------------------------------------------
            Dated this the 16th day of November, 2009


                               JUDGMENT

Learned Government Pleader states that after Ext.P6, the

matter was considered by the Government and as of now, the

scheme regarding payment of any pension to the Madrasa

Teachers is yet to be finalised by the Government. It is further

stated that the matter would be considered and formulation of

the scheme expedited to be done this year itself. This

submission is recorded. I am not inclined to pass any further

order in relation to the petitioner alone since this is a matter that

relates to the policy that the Government will have in such

matters. This writ petition is hence ordered without prejudice to

the petitioner enjoying the benefit of any scheme that the

Government may bring.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.17/11.