IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25219 of 2008(B)
1. SMT.B.LAILA DEVI, W/O.E.D.MANMATHAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE UNDER SECRETARY,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE CORPORATE EDUCATIONAL AGENCY,
For Petitioner :SRI.S.K.MADHU
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.25219/2008
-----------------------------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
The whole controversy in this writ petition is regarding
the approval of the petitioner’s appointment as
Headmistress as per Ext.P2. Admittedly the matter is now
pending before the 3rd respondent, before whom proposal
for approval made by the Manager is pending. It being a
statutory proposal, necessarily the 3rd respondent shall take
a decision on it.
Accordingly, the writ petition is disposed of directing
that the 3rd respondent shall take a decision on the proposal
made by the Manager for approval of the appointment of the
petitioner effected by Ext.P2. This shall be done as
expeditiously as possible and at any rate within 6 weeks of
receipt of a copy of the judgment.
2
Petitioner shall produce a copy of the judgment before
the 3rd respondent for compliance.
ANTONY DOMINIC
JUDGE
vi.
3