IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31194 of 2009(T)
1. THE CORPORATE MANAGER, THE CORPORATE
... Petitioner
Vs
1. THE DEPUTY DIRECTOR (EDUCATION)
... Respondent
2. DISTRICT EDUCATIONAL OFFICER, WAYANAD
3. HEAD MASTER, ASSUMPTION HIGH SCHOO,
4. HEADMASTER ST.THOMAS HIGH SCHOOL,
5. SYRIAC SIMON, MUSIC TEACHER,
6. INDIRA T.P.MUSIC TEACHER, ST.THOMAS HIGH
For Petitioner :SRI.POOVAMULLE PARAMBIL ABDULKAREEM
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/12/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.31194/2009-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 18th day of December, 2009
J U D G M E N T
The petitioner is the Corporate Manager of the
Corporate Educational Agency, Diocese of Mananthavady. He
is aggrieved by Ext.P6 order abolishing the post of Music
Teacher from Assumption High School, Bathery. It is
pointed out that under Rule 6 of Chapter XXIII Kerala
Education Rules, the same cannot be supported. The
petitioner is relying upon Ext.P4 Judgment of this Court,
in W.P.(C).No.23531/2008, dated 26/06/2009, in the matter.
By Ext.P5 the first respondent upheld the order passed by
the District Educational Officer.
2. Ext.P7 produced along with I.A.No.15421/2009 is a
copy of the revision petition filed by the petitioner
before the Director of Public Instruction.
3. Since the petitioner has already availed of the
statutory remedy of revision, it is upto the revisional
authority to take a decision in accordance with law and
after considering the merits of the contentions of the
petitioner.
4. Therefore, there will be a direction to the
Director of Public Instructions, namely, the additional
seventh respondent to take a decision on Exts.P7 revision
petition after hearing the petitioner within a period of
W.P.(C). No.31194/2009
-:2:-
two months from the date of receipt of a copy of this
Judgment.
5. The learned counsel for the petitioner further
submitted that respondent Nos.5 and 6 are not being
disbursed salary. The said issue also will be considered
by the additional seventh respondent.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms