High Court Kerala High Court

Mohan. A. vs State Of Kerala on 23 November, 2007

Kerala High Court
Mohan. A. vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24432 of 2004(H)


1. MOHAN. A., S/O. ANTONY PHILIP,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION

3. MANAGER, S.S.V. HIGHER SECONDARY

4. R.S. MINI, HSST (HINDI) (NEW PRINCIPAL

                For Petitioner  :SRI.BENOY THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/11/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P.(C) NO. 24432 OF 2004
               ---------------------------------------
         Dated this the 23rd day of November, 2007.


                           J U D G M E N T

Petitioner approached this Court with certain grievances

with regard to the appointment of the fourth respondent as

Principal of the third respondent-Higher Secondary School. It is

seen that during the pendency of the writ petition, fourth

respondent has already been appointed and her appointment has

been approved also. In such circumstances, in case the

petitioner has still any grievance left, he may approach the

Government.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp