IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1410 of 2008()
1. P.T.BEENA ROY, HIGH SCHOOL ASSISTANT,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER, VOCATIONAL HIGHER
5. ANITHA VASANTH, HIGH SCHOOL ASSISTANT,
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.GIRI
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/07/2009
O R D E R
K. BALAKRISHNAN NAIR, V. GIRI & C.T. RAVIKUMAR, JJ.
------------------------------
W.A.No.1410 of 2008
------------------------------
Dated this, the 29th day of July, 2009
JUDGMENT
Balakrishnan Nair, J.
In view of the Full Bench decision of this Court in W.P.
(C) No.12707 of 2005, the appellant is junior to the 5th
respondent.. Therefore, she cannot claim appointment as
Headmistress in preference to the 5th respondent. Accordingly,
the writ appeal is dismissed.
Sd/-
K. Balakrishnan Nair,
Judge.
Sd/-
V. Giri,
Judge.
Sd/-
C.T. Ravikumar,
Judge.
DK.
(True copy)