IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 143 of 2007()
1. SARALA KUMARI, UPSA,
... Petitioner
Vs
1. V.K.SREEJA LAKSHMY,
... Respondent
2. DISTRICT EDUCATIONAL OFFICER,
3. DEPUTY DIRECTOR OF EDUCATION,
4. DIRECTOR OF PUBLIC INSTRUCTION,
5. STATE OF KERALA, REPRESENTED BY THE
6. THE MANAGER, PPMHS, KARAKONAM,
For Petitioner :SRI.P.PARAMESWARAN NAIR
For Respondent :SRI.J.S.AJITH KUMAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :16/07/2007
O R D E R
J.B.KOSHY & K.R.UDAYABHANU, JJ.
-------------------------------
R.P.NOS.143 & 366 OF 2007
IN
W.A.NO.63 OF 2007 ()
-----------------------------------
Dated this the 16th day of July, 2007
O R D E R
KOSHY,J.
This review petition is filed contending that petitioner was
working as UPSA (Malayalam). But there is no post of UPSA
(Malayalam). Here prayer in the petition was that the above
description as UPSA (Malayalam) should be corrected. What is
meant is that petitioner was working as UPSA with Degree and
Post Graduate Degree in Malayalam. His claim was for posting as
HSA (Malayalam). With the above clarification this review petition
is disposed of.
J.B.KOSHY, JUDGE
K.R.UDAYABHANU, JUDGE
prp
J.B.KOSHY & K.PADMANABHAN NAIR, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
16th JULY, 2007