High Court Kerala High Court

Rani.V.D vs The Dy.Director (Edn) on 10 August, 2007

Kerala High Court
Rani.V.D vs The Dy.Director (Edn) on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11968 of 2001(Y)



1. RANI.V.D.
                      ...  Petitioner

                        Vs

1. THE DY.DIRECTOR (EDN)
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM VAKKANAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :10/08/2007

 O R D E R
                          KURIAN JOSEPH , J
               ==========================
                       O.P. NO. 11968 OF 2001
               ==========================
               Dated this the 10th day of August, 2007.


                               JUDGMENT

The petition is against Ext.P9 order passed by the Deputy

Director of Education. The main grievance is that the petitioner was

not given an opportunity for hearing. According to the Government

Pleader, the opportunity given to the petitioner was not utilised. Be

that as it may, since the petitioner has an effective remedy by way of

appeal before the Government, it is not necessary to go into the

disputed questions of fact at this stage. Accordingly, the writ petition

is disposed of as follows:

In the event of the petitioner filing an appeal before the

Government within a period of two months from today, the same shall

be considered by the Government on merits with notice to the

petitioner and respondents 3 and 4 and appropriate orders thereon in

accordance with law shall be passed within another four months.

KURIAN JOSEPH, JUDGE.

rv

KURIAN JOSEPH, JUDGE

——————————————-

O.P. NO. 11968 of 2001

—————————————-

10th day of August, 2007

JUDGMENT