High Court Kerala High Court

Lijikumari.V.L vs Sujatha.S on 30 June, 2010

Kerala High Court
Lijikumari.V.L vs Sujatha.S on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 648 of 2010(S)


1. LIJIKUMARI.V.L,JUNIOR SANSKRIT TEACHER
                      ...  Petitioner

                        Vs



1. SUJATHA.S,(AGE & FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/06/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       C.O.(C) No.648 of 2010-S
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 30th day of June, 2010.

                                 JUDGMENT

The allegation raised is regarding the non-compliance of the

directions issued in Annexure A1 judgment, whereby this Court had

directed the approval of appointment of the petitioner and disbursement of

the monetary benefits, within two months.

2. Learned Govt. Pleader on getting written instructions from the

Asst. Educational Officer, Sooranad, submits that the salary bill of the

petitioner was passed on 24.6.2010 and the amount has been encashed by

the Headmistress of T.K.D.M. U.P. School, Sooranad.

In the above view of the matter, as the directions have been complied

with, this C.C.C. is closed.

(T.R. Ramachandran Nair, Judge.)

kav/