IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12463 of 2009(C)
1. ASHLY VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION,
3. THE REGIONAL DEPUTY DIRECTOR,
4. THE MANAGER,
For Petitioner :SRI.BENOY THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.12463 OF 2009
---------------------------------------
Dated this the 8th day of October, 2009.
J U D G M E N T
Aggrieved by Exhibit P6 order by which the approval sought
for was kept in abeyance on the basis of the pendency of
W.P.(C)No.33015/2007, the petitioner has approached this Court.
2. The petitioner was appointed as H.S.S.T (English) in the
4th respondent’s school with effect from 19.11.2007. Exhibit P1 is
the copy of the order of appointment. She was having M.A
degree in English with 66% marks, B.Ed in English with 66%
marks and a pass in SET also. Exhibit P2 series are the
certificates produced in support of the same. The appointment
was made in the resignation vacancy of one Smt.Surya who got
appointment through P.S.C.
3. The claimant in W.P.(C)No.33015/2007 is one Rose
Mary. The said writ petition has been dismissed today as not
pressed by the said claimant. Therefore, since the said writ
petition has been dismissed, presently there will not be any
W.P.(C) No.12463/2009 2
impediment in considering the prayer to grant approval to the
petitioner.
Therefore, there will be a direction to the 2nd respondent to
reconsider the matter and pass appropriate orders regarding
grant of approval of the appointment of the petitioner within a
period of six weeks from the date of receipt of a copy of this
judgment.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp