IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12499 of 2010(J)
1. SHEEJA C.M., W/O.MOHANAN, AGED 37
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER, E.V.U.P.SCHOOL, TUNERI,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/04/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 12499 of 2010
==================
Dated this the 8th day of April, 2010
J U D G M E N T
The petitioner is an Urdu Teacher in the 4th respondent’s school.
She claims full time benefits by conversion of periods from Group C
subjects. Seeking this relief, the petitioner has filed Ext.P8 petition
before the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext.P8 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P8, as expeditiously as possible, at any rate, within three
months from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard to the petitioner as well
as the manager of the school. The petitioner shall forward a copy of
the writ petition along with a certified copy of this judgment to the 1st
respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2