IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13169 of 2009(M)
1. SUJAYA SANKAR, AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR MEDICAL EDUCATION,
3. THE DIRECTOR, COLLEGE OF NURSING,
4. THE PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.13169 OF 2009
---------------------------------------
Dated this the 16th day of October, 2009.
J U D G M E N T
The petitioner joined as Lecturer under the 3rd respondent
on 05.06.1989. The petitioner, after getting an opportunity for
work and higher studies in Australia, applied for Leave Without
Allowance as per Exhibit P1. Anticipating sanction of leave, the
petitioner left India and joined for the course in Australia.
Presently, she is there along with her family. The petitioner was
served with a show cause notice proposing to take action against
her. The petitioner submitted Exhibits P3 to P5 representations
seeking various reliefs.
2. The main prayer in the writ petition is for a direction to
the respondents to pass appropriate orders on Exhibit P1 leave
application and keep in abeyance the disciplinary proceedings till
orders are passed.
3. On getting instructions, learned Government Pleader
submitted that already orders have been passed as per G.O.(Ms)
W.P.(C) No.13169/2009 2
No.277/2009/H&FWD dated 03.08.2009 removing the petitioner
from service. Therefore, it is for the petitioner to seek the
remedy of appeal against the said order on receipt of the copy of
the same. Learned counsel for the petitioner submitted that the
respondents may be directed to serve a copy of the same to the
petitioner. Learned Government Pleader submitted that already
copy of the order has been forwarded in her address in Australia.
Therefore, leaving open the remedy to challenge the same,
this writ petition is closed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp