IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14071 of 2010(H)
1. CHANDRIKA.C., VIDYA NIVAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DIRECTOR OF SOCIAL WELFRE DEPARTMENT,
3. CHILD DEVELOPMENT PROJECTO OFFICER,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 14071 OF 2010 (H)
=====================
Dated this the 25th day of May, 2010
J U D G M E N T
Petitioner submits that she is an experienced Anganvadi
worker. She seeks temporary appointment as Anganvadi worker
and has filed Ext.P3 before the 3rd respondent. The grievance is
that the request is not considered.
Having regard to the case of the petitioner regarding the
pendency of Ext.P3, the writ petition is disposed of directing the
3rd respondent to consider Ext.P3 in the light of Ext.P2 guidelines.
This shall be done, as expeditiously as possible, at any rate within
4 weeks of production of a copy of this judgment along with a
copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp