Kerala High Court
P.G.Usha vs The Director Of Public … on 20 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3260 of 2007(K)
1. P.G.USHA, W/O.K.R.SURESHKUMAR,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. KERALA PUBLIC SERVICE COMMISSION,
4. THE DISTRICT OFFICER,
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/07/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 3260 OF 2007
---------------------
Dated this the 20th day of July, 2007
J U D G M E N T
In view of the intervening developments, it is submitted by the
learned counsel for the petitioner that the grievance of the petitioner
has been redressed. It is seen from the counter affidavit dated July
4, 2007 filed by respondent No.2, that petitioner has been advised for
appointment and thereafter she has in fact been appointed as H.S.A.
(English).
In the above facts and circumstances, the writ petition is closed
recording the above submission.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007