High Court Kerala High Court

K. Kavitha vs The Director Of Public … on 15 January, 2008

Kerala High Court
K. Kavitha vs The Director Of Public … on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1742 of 2008(G)


1. K. KAVITHA, W/O. SURESH BABU,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. SRI. C.S. UDUMAN,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/01/2008

 O R D E R
                              S.SIRI JAGAN, J.


                          =======================


                            W.P.(C) No. 1742  of 2008(G)


                          =======================





                    Dated this the  15th  day of January, 2008





                                  JUDGMENT

Petitioner’s complaint in this writ petition is that over

looking his superior claim for transfer to Government High School

Erimayoor, the 3rd respondent who is an excess hand at

Nenmara and is junior to the petitioner, is being preferred for

that station. Detailing her grievance, petitioner has filed Ext.P3,

appeal and Ext.P3(a) stay petition before the 1st respondent.

Petitioner seeks expeditious disposal of the same.

2. I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and

pass appropriate orders on Ext. 3 appeal as expeditiously as

W.P.(C) No. 1742/2008/G -2-

possible, at any rate, within one month, from the date of receipt

of a copy of this judgment after affording an opportunity of being

heard to the petitioner as well as the 3rd respondent. The 1st

respondent shall also consider and pass appropriate orders on

Ext.P3(a) stay petition within one week from the date of receipt

of a copy of this judgment.

S.SIRI JAGAN,

JUDGE

jp