Kerala High Court
Kala Thankachy vs The State Of Kerala on 11 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26261 of 2007(B)
1. KALA THANKACHY,
... Petitioner
2. MANJU A.,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE KERALA PUBLIC SERVICE COMMISSION,
4. THE DISTRICT OFFICER,
For Petitioner :SRI.P.SIVARAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/12/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.26261 OF 2007
----------------------------------------
Dated this the 11th day of December, 2007
JUDGMENT
Learned counsel for the petitioner submits that the first
petitioner has already received advice memo from the Kerala
Public Service Commission and the second petitioner has no
scope for getting advice because she is lower down in the rank
list. Recording the above submission, this writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd