IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1412 of 2010()
1. S.DEEOAKUMARI, AGED 32 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS
3. THE DEPUTY DIRECTOR OF EDUCATION
4. THE DISTRICT EDUCATION OFFICER
5. THE HEADMISTRESS
6. THE MANAGER
7. T.SMITHA RAJAN, UPSA
8. AYTA ARAVIND
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :31/08/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.1412 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of August 2010
JUDGMENT
Basheer, J.
This appeal is directed against an interim order passed by the learned
Single Judge in a writ petition which is still pending.
2. We have carefully perused the order impugned. We have heard
learned counsel for the appellant and respondent No.7 at length.
3. Learned Single Judge has made it clear in the impugned order that
appointment of respondent No.7 would be subject to the result of the writ
petition which is yet to be heard finally.
4. Having heard learned counsel for the parties and having considered
the entire materials available on record, we are satisfied that there is no
room for interference with the interim order passed by the learned Single
Judge. It will be open to the appellant to raise all her contentions before the
learned Single Judge in the writ petition which is even now pending.
With that liberty reserved in favour of the appellant, writ appeal is
dismissed.
A.K.BASHEER, JUDGE
P.Q.BARKATH ALI, JUDGE
jes