High Court Kerala High Court

R.Thulasidas vs State Of Kerala on 27 May, 2008

Kerala High Court
R.Thulasidas vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15532 of 2008(Y)


1. R.THULASIDAS,(RETIRED HEADMASTER,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION, JAGATHY,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :27/05/2008

 O R D E R
                                  K.T. SANKARAN,J..

                             --------------------------------------

                            W.P.(C) No.15532 of 2008 Y

                             --------------------------------------

                       Dated this the 27th day of May, 2008.

                                    J U D G M E N T

The petitioner challenges Ext.P13 order dated 15.2.2008 (Order

No.F1/65503/2007/DPI/K.Dis.) passed by the Director of Public Instruction,

Thiruvananthapuram. The learned Government Pleader submits that against

Ext.P13 order a revision lies before the Government under Rule 92 of Chapter

XIV A of the Kerala Education Rules. Since the petitioner has an alternative

remedy, I do not think it is proper to entertain this Writ Petition at this stage. The

petitioner is at liberty to file a revision before the Government against Ext.P13

order within a period of three weeks from today. If the petitioner files a revision

before the Government within a period of three weeks from today, the

Government shall dispose of the same expeditiously, treating the revision as

having been filed within the time.

K.T. SANKARAN,
JUDGE.

cks