High Court Kerala High Court

P.Radhakrushnan vs State Of Kerala on 22 July, 2010

Kerala High Court
P.Radhakrushnan vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22711 of 2010(L)


1. P.RADHAKRUSHNAN, S/O. SANKARAN KURUP
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP BY ITS SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS

3. THE DEPUTY DIRECTOR OF EDUCATION'

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. MANAGER, NARIKKATTIRI, L.V.L.P SCHOOL

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/07/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                       W.P.(C). NO.22711 OF 2010
                    --------------------------------------------
                    Dated this the 22nd day of July, 2010

                                 JUDGMENT

The petitioner, who is working as Headmaster in Narikkattiri

L.V.L.P School, Aroor in Kozhikode district filed this Writ Petition

challenging Ext.P11 order of suspension. The period of suspension was

subsequently extended as per Ext.P12 order. Later, the petitioner was

issued Ext.P13 memo of charges. The petitioner has filed a statement in

reply to Ext.P13 memo of charges. In the meanwhile, he has filed Ext.P14

revision petition before the Government against the order of suspension.

In fact, he is challenging Exts.P12 and P13 in the said revision petition.

Considering the fact that Ext.P14 revision petition is pending before the

Government, I am of the view that this Court need not look into the merits

of the contentions raised in this Writ Petition at this stage. Accordingly,

this Writ Petition is disposed of with a direction to the first respondent to

consider Ext.P14 revision petition submitted by the petitioner and pass

orders thereon expeditiously, at any rate, within a period of six weeks from

the date of receipt of a copy of this judgment.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

W.P.(C). NO. /2010

JUDGMENT

June, 2010

W.P.(C) NO. 3