IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2743 of 2007()
1. JISHNUJA KRISHNA,
... Petitioner
Vs
1. THE DISTRICT EDUCATION OFFICER,
... Respondent
2. THE ASSISTANT EDUCATION OFFICER,
3. THE HEADMISTRESS,
4. THE DIRECTOR OF PUBLIC INSTITUTIONS,
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.G.BENO
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/11/2007
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
----------------------------------------------------
W.A.No.2743 of 2007
---------------------------------------------------
Dated, this the 20th day of November, 2007
JUDGMENT
H.L.Dattu, C.J.
Having gone through the orders passed by the learned Single
Judge, we are of the firm opinion that, the learned Judge has not committed any
error, whatsoever, which would call for our interference. Accordingly, the appeal
requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS