IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5667 of 2005(Y)
1. SREEKUMARI V., PADMA VILAS, TC.14/252,
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
... Respondent
2. THE SELECTION COMMITTEE FOR APPOINTMENT
3. SHEEBA JOSEPH, HAND BALL-MAIN LIST,
4. RINI EAPPEN, HAND BALL-MAIN LIST,
5. DEEPA M., HAND BALL-MAIN LIST,
6. JANCY CHACKO, HAND BALL-MAIN LIST,
7. SEENA P.V., HAND BALL-MAIN RANK NO.5,
8. BEENA P., HAND BALL-MAIN LIST,
9. SREEDEVI A., HAND BALL MAIN LIST,
10. KUMARI SUJA T.S., HAND BALL-MAIN LIST,
11. BINDHU S.G., HAND BALL-MAIN LIST,
12. RAJITHA K.V., HAND BALL-MAIN LIST,
13. SHYLA C.V.,
14. SHEEBA P.V.,
15. SREEPRIYA N., RESERVE LIST HAND BALL,
16. SANDHYA C.V.,
17. ANCY ALPHONSE,
For Petitioner :SMT.SUMATHY DANDAPANI (SR.)
For Respondent :SRI.S.KRISHNAMOORTHY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5667 of 2005
----------------------------------------------
Dated 20th June, 2008.
J U D G M E N T
In the matter of appointment under the sports
quota, in view of the intervening developments, in case the
petitioner has still any grievance left, she may approach the first
respondent, in which case, the matter will be duly considered by
the said authority with notice to the petitioner and appropriate
action in accordance with law will be taken within another four
months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5667 of 2005
———————————————-
J U D G M E N T
Dated 20th June, 2008.