Kerala High Court
T.K.Mohammed Sherief vs State Of Kerala on 29 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33244 of 2006(G)
1. T.K.MOHAMMED SHERIEF,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.C.MURALIKRISHNAN (PAYYANUR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.33244 of 2006
----------------------------------------------
Dated 29th September, 2008.
J U D G M E N T
The challenge is on Ext.P4 order passed by the second
respondent. Learned Government Pleader submits that it will be
open to the petitioner to approach the Government. In the event
of the petitioner approaching the Government within two months
from today, the matter will be duly considered by the Government
with notice to the petitioner and appropriate orders in accordance
with law will be passed within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.33244 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.