Kerala High Court
Rani.R.C vs State Of Kerala on 26 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28727 of 2008(T)
1. RANI.R.C, KOZHITHODATHU VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATION OFFICER,OFFICE
4. THE MANAGER, MAYYANAD HIGHER SECONDARY
For Petitioner :SRI.S.D.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/09/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 28727 of 2008
--------------------------------------------------------
Dated: SEPTEMBER 26, 2008
JUDGMENT
Against Ext.P2 order rejecting the approval of her
appointment, petitioner has filed Ext.P5 revision before the
1st respondent. In this writ petition what is sought for is an
order requiring an expeditious disposal of Ext.P5.
2. If, as stated by the petitioner, Ext.P5 has been
received and is still pending, the 1st respondent shall take
necessary action for an expeditious disposal of the same
with notice to all concerned.
3. Accordingly I dispose of this writ petition directing
disposal of Ext.P5 as expeditiously as possible, at any rate,
within three months of production of a copy of this
judgment along with a copy of the writ petition.
ANTONY DOMINIC, JUDGE
mt/-