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: