IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5083 of 2001(E)
1. A.K.RADHA
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.MATHEW VALSALAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.5083 of 2001
----------------------------------------------
Dated 15th February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“To call for the records leading to the issue of Ext.P1 and quash
the same by the issue of a writ in the nature of certiorari.”
The impugned order is passed only at the level of the Deputy
Director of Education. Petitioner is free to pursue her grievance in
a statutory appeal/revision, either before the Director of Public
Instruction or the Government, in view of the disputed facts
involved in the case. If either of such a course of action being
adopted within two months from today, the same shall not be
rejected on the only ground of delay and appropriate orders in
accordance with law on merits will be passed by the concerned
authority with notice to the petitioner, within another three
months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
OP NO. 2
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.5083 of 2001 (E)
———————————————-
J U D G M E N T
Dated 15th February, 2007.