IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20268 of 2008(K)
1. NAVYA, W/O.KRISHNA DEVAN,
... Petitioner
Vs
1. PARAPPUKKARA POTHUJANA VIDYABHYASA
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.T.M.CHANDRAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/09/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 20268 of 2008
--------------------------------------------------------
Dated: SEPTEMBER 30, 2008
JUDGMENT
The first prayer in this writ petition is to direct the 2nd
respondent to take up and dispose of Ext.P1 application
made by the petitioner, complaining of the appointment of a
menial under the 1st respondent.
2. Although the 1st respondent disputed the
correctness of the averments in this writ petition, in view of
the limited nature of the relief sought for, I do not think it
necessary to adjudicate on the disputes raised.
3. If, as stated by the petitioner, Ext.P1 complaint has
been received, the 2nd respondent shall take up, consider
and pass orders on Ext.P1.
4. This shall be done as expeditiously as possible, and
at any rate within four weeks of production of a copy of this
judgment.
5. In the meantime the interim order passed by this
WP(C) 20268/08
2
Court staying the steps taken to appoint anyone other than
the petitioner under the 1st respondent will remain in force.
Before orders are passed notice will be given to the
petitioner and the 1st respondent.
Petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC, JUDGE
mt/-