High Court Kerala High Court

Ajitha.P. vs State Of Kerala-Represented By on 5 April, 2010

Kerala High Court
Ajitha.P. vs State Of Kerala-Represented By on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11514 of 2010(L)


1. AJITHA.P., PRINCIPAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA-REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/04/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 11514 of 2010

                      ==================

                  Dated this the 5th day of April, 2010

                             J U D G M E N T

The petitioner is working as a principal of a Government Higher

Secondary School. The petitioner is aggrieved by Exts.P5 and P6

orders transferring and posting principals in existing vacancies without

considering the options exercised by senior persons. In the above

circumstances, the petitioner has filed Ext.P7 petition before the 1st

respondent. The petitioner seeks a direction to the 1st respondent to

consider and pass orders on Ext.P7 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.P7, as expeditiously as possible, at any rate, before the

next general transfers.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2