High Court Kerala High Court

P.V.Devassy vs Secretary To Government on 15 March, 2010

Kerala High Court
P.V.Devassy vs Secretary To Government on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8434 of 2010(D)


1. P.V.DEVASSY, CLERK (UNDER SUSPENSION),
                      ...  Petitioner

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/03/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 8434 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 15th day of March, 2010.

                           J U D G M E N T

In respect of disciplinary proceedings initiated against the

petitioner, which resulted in imposition of punishment of compulsory

retirement on the petitioner, the petitioner has filed Ext. P11 appeal

before the 3rd respondent. The petitioner submits that the

petitioner’s normal date of retirement falls on 31-3-2010 and

therefore the 3rd respondent may be directed to pass orders on Ext.

P11 before that date. The learned Government Pleader submits that if

a date is fixed for hearing and the petitioner appears for hearing on

that day, the 3rd respondent shall pass orders on Ext P11 before 31-3-

2010. In the above circumstances, the writ petition is disposed of

with the following directions:

The petitioner shall appear before the 3rd respondent for a

hearing on Ext. P11 appeal on 19-3-2010. On that day, the 3rd

respondent shall hear the petitioner on Ext. P11 appeal and pass

orders thereon before 31-3-2010.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.