High Court Kerala High Court

The Deputy Director Of Education vs M.E.George on 19 March, 2007

Kerala High Court
The Deputy Director Of Education vs M.E.George on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 389 of 2005(L)


1. THE DEPUTY DIRECTOR OF EDUCATION,
                      ...  Petitioner

                        Vs



1. M.E.GEORGE, S/O.EAPPEN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice K.K.DENESAN

 Dated :19/03/2007

 O R D E R
                             K.K.DENESAN, J.

                    -----------------------------

                        R.P.NO: 389 OF 2005 IN

                          WP(C)No.9568 OF 2005

                    -----------------------------

                  Dated this the 19th March, 2007.



                                 O R D E R

Though it is stated that a vigilance enquiry is going

on and for that reason non-liability certificate could not

be issued, the nature of the enquiry is such that it will

not come within the purview of Rule 3-A(a) of Part III

K.S.R. I find no valid grounds for review. R.P is

therefore dismissed.

K.K.DENESAN

Judge

jj