High Court Kerala High Court

Habna Jose vs The Director on 18 November, 2008

Kerala High Court
Habna Jose vs The Director on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33826 of 2008(B)


1. HABNA JOSE, W/O. DR. P. ARUN RAPHEL,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR, HIGHER SECONDARY
                       ...       Respondent

2. THE REGIONAL DEPUTY DIRECTOR,

3. THE CORPORATE MANAGER, CMS CORPORATE

                For Petitioner  :SRI.MATHEW SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/11/2008

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                    W.P.(C) NO. 33826 OF 2008 (B)
                    ====================

              Dated this the 18th day of November, 2008

                              J U D G M E N T

Petitioner submits that seeking approval of her service as HSST for

the period from 30/7/05 to 30/6/06, Ext.P2 proposal has been made by

the 3rd respondent to the 1st respondent. It is stated that orders has not

been passed by the 1st respondent and therefore, the 3rd respondent has

submitted Ext.P3 reminder as well. It is stated that Ext.P3 also did not

evoke any response and therefore the petitioner herself has made Exts. P4

and P7 representations to the 2nd and 3rd respondents. Despite these

representations, as response is not forthcoming, the writ petition has been

filed for appropriate reliefs.

2. As already noticed, Ext.P2 is the proposal made to the 1st

respondent and the complaint is that order has not been passed. If Ext.P2

and the representations referred to above have been received by the 1st

respondent, it is for the 1st respondent to consider the same. Learned

Government Pleader submits that it is presently the 2nd respondent, who is

the competent authority. If that be so, it will be open to the 1st

respondent to transmit the proposal to the 2nd respondent, for his

consideration.

WPC 33826/08
:2 :

3. I direct that the 1st respondent shall take decision on Ext.P2,

as expeditiously as possible, at any rate within 8 weeks of receipt of a

copy of this judgment.

4. Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment along with a copy of

this writ petition before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp