High Court Kerala High Court

Anas.C.M. vs State Of Kerala on 21 January, 2010

Kerala High Court
Anas.C.M. vs State Of Kerala on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2116 of 2010(L)


1. ANAS.C.M., CHEKIDANKUZHIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER, A.V.P.SCHOOL, NELLISSERY,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :21/01/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                       W.P(C) NO: 2116 OF 2010
                -----------------------------------------------------------
                 Dated this the 21st January, 2010.

                                    JUDGMENT

The petitioner is a UPSA working in the A.U.P.School,

Nellissery, Malappuram. She claims approval of her appointment as

UPSA on the basis of Ext.P1 order. She also claims arrears of salary

for the period from 11.2.2005 to 13.7.2007. Though she has

submitted Ext.P9 before the first respondent, her complaint is that

no orders have been passed thereon till date.

2. Accordingly this writ petition is disposed of directing the

first respondent to consider Ext.P9 in accordance with law and to

pass orders thereon as expeditiously as possible and at any rate

within a period of three months from the date of receipt of a copy

of this judgment. The petitioner shall produce a copy of this writ

petition along with a copy of this judgment before the authority for

compliance.

K. SURENDRA MOHAN
Judge
jj

2

3

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: