High Court Kerala High Court

The Manager vs The State Of Kerala on 13 September, 2007

Kerala High Court
The Manager vs The State Of Kerala on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2167 of 2007()


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. SMT.B.SUSEELAMMA,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/09/2007

 O R D E R
                    H.L.DATTU, C.J. & K.T.SANKARAN, J.
                     --------------------------------------------------
                             W.A.No.2167 of 2007
                        --------------------------------------------
                  Dated this the 13th day of September, 2007.

                                  J U D G M E N T

H.L.Dattu, C.J.

This appeal arises out of the order passed by the learned

Single Judge in W.P.(C). No.16828 of 2006 dated 3rd April, 2007.

2. We have carefully perused the orders passed by the learned

Single Judge and also the orders passed by the respondent authorities. We

are of the firm opinion that none of the authorities under the Act has committed

any error, whatsoever, which would call for our interference. Accordingly, the

appeal requires to be rejected and it is rejected without reference to the

respondents.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS