High Court Kerala High Court

R.Thulasidas vs State Of Kerala on 8 April, 2009

Kerala High Court
R.Thulasidas vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9497 of 2009(F)


1. R.THULASIDAS
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/04/2009

 O R D E R
                             P.N.Ravindran, J.
                          ==================
                        W.P.(C) No.9497 of 2009
                       =====================

                  Dated this the 8th day of April, 2009.

                                JUDGMENT

Heard Sri. P.Gopalakrishnan Nair, the learned counsel appearing for

the petitioner and Sri. T.T.Muhamood, the learned Government Pleader

appearing for the respondents.

2. The petitioner retired from service on 30.4.2000 while he was

serving as the Headmaster of an aided UP School. While in service, he

was placed under suspension by the Director of Public Instruction by

Ext.P5 order dated 7.1.1998. A departmental enquiry was conducted

against the petitioner. The Enquiry Officer found the petitioner guilty of

the charges. The Manager took the stand that the petitioner is innocent.

The Director of Public Instruction took exception to the conduct of the

Manager and passed Ext.P13 order directing that the period during which

the petitioner was under suspension shall be treated as eligible leave.

Aggrieved by the finding in the enquiry report and the order passed by

the Director of Public Instruction, the petitioner moved the Government

in revision. By Ext.P16 order passed on 10.12.2008, the Government

declined to interfere with the order passed by the Director of Public

Instruction and held that the period of suspension from 7.1.1998 to

19.10.1998 will be treated as duty only for the limited purpose of

pension. Ext.P16 is under challenge in this Writ petition.

WP(C) 9497/09 -: 2 :-

3. The learned counsel appearing for the petitioner submits that

Ext.P16 was passed on a revision petition filed by the petitioner without

notice to and affording him a reasonable opportunity of being heard.

The learned Government Pleader appearing for the respondents on

instructions submits that before Ext.P16 order was passed, the petitioner

was not put on notice or heard. I am therefore prima facie satisfied that

Ext.P16 cannot be sustained. In the result, Ext.P16 is quashed and the

respondents are directed to consider the representation submitted by

the petitioner and pass orders thereon after affording the petitioner and

the Manager a reasonable opportunity of being heard. Final orders in the

matter shall be passed within three months from the date on which the

petitioner produces a certified copy of this judgment before the Secretary

to Government, General Education Department.

P.N.Ravindran,
Judge.

ess