Kerala High Court
P.R.Narayanan Nair (Headmaster … vs The Director Of Public … on 14 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21794 of 2003(T)
1. P.R.NARAYANAN NAIR (HEADMASTER RETIRED),
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE MANAGER/SECRETARY,
For Petitioner :SRI.P.K.IBRAHIM
For Respondent :SRI.M.R.GOPALAKRISHNAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2008
O R D E R
KURIAN JOSEPH, J.
--------------------------------------
W.P.(C). No. 21794 OF 2003
--------------------------------------
Dated this the 14th day of March, 2008.
J U D G M E N T
Petitioner approached this Court aggrieved by Exhibit P5
order passed by the first respondent. Since the petitioner has an
effective remedy before the Government, this writ petition is
disposed of as follows:
2. In the event of the petitioner filing a revision before the
Government within a period of one month from today, the same
shall be considered by the Government with notice to the
petitioner and any other affected parties and appropriate orders
in accordance with law will be passed within a period of another
four months.
KURIAN JOSEPH, JUDGE.
smp