High Court Kerala High Court

Beena.M. Upsa vs The Director Of Public … on 15 September, 2009

Kerala High Court
Beena.M. Upsa vs The Director Of Public … on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25811 of 2009(V)


1. BEENA.M. UPSA, GOVERNMENT U.P.SCHOOL,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE HEADMISTRESS, GOVERNMENT U.P.SCHOOL,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/09/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                      W.P.(C).25811/2009
                         --------------------
         Dated this the 15th day of September, 2009

                         JUDGMENT

Petitioner is aggrieved by the delay on the part of the

respondents in implementing Ext.P1 order of transfer insofar

as the petitioner is concerned. Petitioner has approached the

DPI with Ext.P2 representation.

2. I heard learned Government Pleader also. 1st

respondent shall, acting upon Ext.P2, see that Ext.P1 is

implemented at least insofar as the petitioner is concerned on

or before 30.9.2009 provided the order of transfer is still in

force.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs