High Court Kerala High Court

Radhika.P.T vs The Deputy Director Of Education on 3 December, 2008

Kerala High Court
Radhika.P.T vs The Deputy Director Of Education on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33684 of 2008(I)


1. RADHIKA.P.T, W/O.T.K.JAYAKRISHNAN,
                      ...  Petitioner

                        Vs



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

2. THE HEADMISTRESS, GHSS ERUMAPPETTI,

3. HENCY LOUISE, HSA(MATHS),GHS PEECHI,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/12/2008

 O R D E R
                   ANTONY DOMINIC, J.
                   --------------------------
                W.P.(C) No.33684 OF 2008
              -------------------------------------
        Dated this the 3rd day of December, 2008

                       J U D G M E N T

The petitioner submits that she is an HSA in GHSS,

Erumappetti, Thrissur. According to her, by submitting

Ext.P3 application she sought transfer to a school near to

Peechi. Since there was no consideration of her request,

she made Ext.P4 representation to the 1st respondent.

Neither on Ext.P3, nor on Ext.P4 was there any response.

While so, the 3rd respondent was posted at Peechi as per

Ext.P5. The petitioner complains that the posting of the 3rd

respondent by Ext.P5 is ignoring her superior claims.

2. As already noticed, the claim of the petitioner is

for transfer to one of the schools in Peechi, and according to

the petitioner, the claim made by Exts.P3 and P4 has not

been considered. Complaint being the above, I direct the 1st

respondent to consider and pass orders on Exts.P3 and P4,

provided these are still pending without orders, within eight

WP(C) No.33684/2008
-2-

weeks of production of a copy of this judgment.

3. The petitioner shall produce produce a copy of this

judgment along with a copy of this writ petition before the

1st respondent for compliance. Before final orders are

passed, notice shall be given to the petitioner, and if

necessary to the 3rd respondent also.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg