IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34223 of 2007(Y)
1. MARY VARGHESE, W/O.JOSICHAN KORAH
... Petitioner
Vs
1. THE ASSISTANT EDUCATIONAL OFFICER,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.34223 of 2007
======================
Dated this the 20th day of November, 2007
JUDGMENT
The petitioner is the teacher-in-charge of SNMLP School
since 1.6.2005. In view of the management dispute the
petitioner requested for being appointed as the Headmistress
which was rejected by the 2nd respondent vide Ext.P4 order,
against which the petitioner preferred Ext.P5 revision petition
before the 3rd respondent. The petitioner seeks expeditious
disposal of Ext.P5.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, there would be direction
to the 3rd respondent to consider and pass appropriate orders on
Ext.P5 as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment. The
petitioner would be free to rely on Ext.P1 order or any other
document in support of the petitioner’s case, which will also be
considered by the 3rd respondent while disposing of Ext.P5. The
W.P.(C).No.34223/2007
2
petitioner shall be afforded an opportunity of being heard.
The writ petition is disposed of accordingly.
S.SIRI JAGAN, JUDGE
dvs