High Court Kerala High Court

V.Moideenkutty vs The State Of Kerala on 5 October, 2009

Kerala High Court
V.Moideenkutty vs The State Of Kerala on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22851 of 2009(B)


1. V.MOIDEENKUTTY, S/O.MOHAMMED, AGED
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

5. THE HEADMASTER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/10/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.22851 of 2009-B
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 5th day of October, 2009.

                                 JUDGMENT

Heard learned counsel for the petitioner and learned counsel

appearing for the 4th respondent Manager. The petitioner has filed this writ

petition aggrieved by Exts.P6 and P7. It is submitted by the learned counsel

appearing for the 4th respondent that the suspension ordered against the

petitioner stands withdrawn and the petitioner has been ordered to be

reinstated in service. In that view of the matter, it is not necessary to

consider the validity of Exts.P6 and P7. In the light of the order reinstating

the petitioner in service, no further orders are required in this writ petition.

If the petitioner has got any other grievance,he can approach the appropriate

authorities in the matter.

The writ petition is closed.

(T.R. Ramachandran Nair, Judge.)

kav/