IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1280 of 2008(B)
1. PREETHA.P.V., PHYSICAL EDUCATION
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.1280 of 2008(B)
=======================
Dated this the 10th day of January, 2008
JUDGMENT
The petitioner who is a Physical Education Teacher in
G.V.H.S.S. Mogral in Kasargod District, has filed Exts. P1 and P2
applications seeking transfer to a school of her choice. According
to the petitioner, she is entitled to such transfer as per the norms
applicable. The petitioner seeks expeditious disposal of Exts. P1
and P2 by the 2nd respondent.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I direct the 2nd
respondent to consider and pass appropriate orders on Exts. P1
and P2, as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment after
affording an opportunity of being heard to the petitioner.
The writ petition is disposed of as above.
Sd/-
S.SIRI JAGAN, JUDGE
jp