IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21958 of 2005(L)
1. K.G.SUMATHY, AGED 36 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :SRI.P.S.SIDHAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :13/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 21958 OF 2005
---------------------
Dated this the 13th day of August, 2007
J U D G M E N T
It is submitted by learned counsel for the petitioner that
subsequent to the filing of the writ petition, Govt. has issued Ext.P9
order on June 25, 2007 by which the appointment of the petitioner as
HSA (Maths) has been approved. What now remains is only that
respondent No.4 has to pass appropriate consequential orders
granting the benefits receivable by the petitioner. This shall be done
by respondent No.4, as expeditiously as possible, at any rate, within
6 weeks from the date of receipt of a copy of this judgment.
Needless to mention, petitioner shall be afforded sufficient
opportunity to be heard before any decision is taken in the matter.
Petitioner shall produce a certified copy of the judgment along with a
copy of the writ petition before respondent No.4 for compliance.
The writ petition is disposed of as above.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007