High Court Kerala High Court

Thresia Joseph vs State Of Kerala on 8 February, 2011

Kerala High Court
Thresia Joseph vs State Of Kerala on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4035 of 2011(D)


1. THRESIA JOSEPH, MOLETH HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE CORPORATE MANAGER, CORPORATE

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/02/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                W.P.(C). No.4035/2011-D
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 8th day of February, 2011

                    J U D G M E N T

The main prayer in the writ petition is for a

direction to the Government to dispose of Ext.P3

revision petition within a time frame.

2. The petitioner was appointed as U.P.S.A at

St.Joseph’s High School, Valielchal for the period from

13/10/2004 to 23/12/2004 in a leave vacancy of one

Smt.Thresiamma V.J., U.P.S.A who availed leave from

11/10/2004 to 23/12/2004. The approval given to the

same is on daily wage basis as evident from Ext.P1

order of approval. Complaining about the same, the

petitioner has filed Ext.P3 revision petition. There

will be a direction to the Government to take a

decision on Ext.P3 after hearing the petitioner and the

Manager within a period of four months from the date of

receipt of a copy of this Judgment. The writ petition

is disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE