IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29752 of 2008(P)
1. SMT.DAISY KUNJUNNY, W/O.P.THOMAS ALEX,
... Petitioner
Vs
1. THE DY.DIRECTOR OF EDUCATION, KOLLAM.
... Respondent
2. THE MANAGER, APPMVHSS, AVANEESWARAM,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :27/02/2009
O R D E R
P.N.RAVINDRAN, J.
----------------------------------------------
W.P(C) No.29752 of 2008-P
---------------------------------------------
Dated this the 27th day of February, 2009.
J U D G M E N T
The petitioner in this writ petition who is continuing under
suspension since 29.10.2007 seeks reinstatement in service. After the
writ petition was filed, by the order passed on 22.12.2008, the Deputy
Director of Education, Kollam directed the Manager to reinstate him in
service. That order was challenged by the Manager of the school in
W.P(C)No.1344 of 2009. I have by judgment delivered today allowed
W.P(C)No.1344 of 2009, quashed the order passed by the Deputy
Director of Eduction and directed the Director of Public Instruction to
pass fresh orders in the matter after hearing all the affected parties.
In view of these developments this writ petition is closed as
infructuous. The rights of parties will be governed by the directions
issued in W.P(C)No.1344 of 2009.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA to Judge
ab
2