IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1987 of 2007(J)
1. P.K.GOVINDAN,
... Petitioner
2. DIVYA K.,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/12/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 1987 of 2007(J) & I.A. No.16707/2007
=======================
Dated this the 19th day of December, 2007
JUDGMENT
The learned counsel for the petitioners submits that this writ
petition may be disposed of with a direction to the 1st respondent
to consider Ext.P14 which has been produced along with I.A.
No.16707/07. I.A. is allowed and Ext.P14 is taken on record.
2. The writ petition is disposed of with a direction to the
1st respondent to consider and pass appropriate orders on
Ext.P14 revision petition, filed by the petitioners, if the same has
been received is pending, as expeditiously as possible, at any
rate, within three months from the date of receipt of a copy of
this judgment after affording an opportunity of being heard to the
petitioners.
Sd/-
S.SIRI JAGAN,
JUDGE
jp