High Court Kerala High Court

Rema Vazhayil vs State Of Kerala on 21 December, 2009

Kerala High Court
Rema Vazhayil vs State Of Kerala on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36829 of 2009(W)


1. REMA VAZHAYIL, HEADMISTRESS
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS

3. THE ADDL.DIRECTOR OF PUBLIC

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/12/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.36829 OF 2009
               ---------------------------------------
         Dated this the 21st day of December, 2009.


                         J U D G M E N T

The petitioner is aggrieved by the order of suspension

issued as per Exhibit P2 whereby the Additional Director of Public

Instruction has placed the petitioner under suspension along with

one P.K.Sivanandan.

2. It is the case of the petitioner that the petitioner is

innocent in respect of the allegations leading to the order of

suspension and the petitioner had earlier submitted Exhibit P3

representation before the Deputy Director of Education, Kannur

explaining the real facts. Challenging the order of suspension,

the petitioner has filed Exhibit P6 revision petition before the

Government. It is stated that the petitioner is due to retire from

service on 31.03.2010 and therefore, unless urgent orders are

issued in Exhibit P6, that may put the petitioner in further trouble

as the petitioner will not be able to get the pensionary benefits

within a reasonable time.

W.P.(C) No.36829/2009 2

3. Heard the learned Government Pleader appearing for the

respondents.

In the light of the fact that Exhibit P6 is one concerning the

challenge against the order of suspension, there will be a

direction to the 1st respondent to take a decision on Exhibit P6

within a period of two months from the date of receipt of a copy

of this judgment. The petitioner will produce a copy of this

judgment along with copy of the writ petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp