IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28751 of 2003(W)
1. LOVELAMMA N.T., TEACHER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE JOINT DIRECTOR OF PUBLIC
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. CORPORATE MANAGER, CORPORATE
For Petitioner :SMT.BETTY K.ALUKKA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
W.P. (C). NO. 28751 OF 2003
---------------------
Dated this the 15th day of December, 2006
J U D G M E N T
Petitioner approached this Court with certain grievances regarding
her approval of appointment with effect from 16.7.01. In view of the
directions issued to approve the appointment in accordance with the
Government Order dated 18.5.04 in case the consequential benefits have
not been granted, there will be a direction to the 4th respondent to disburse
the same within a period of three months from the date of production of a
copy of this judgment by the petitioner. The writ petition is disposed of as
above.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
15th DECEMBER, 2006