IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13139 of 2007(L)
1. K.R.BEEGUM,AGED 33 YEARS,S/O.ABOO SALIH,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE JOINT SECRETARY GENERAL EDUCATION
3. THE COMMANDANT/MANAGER,M.S.P HIGHER
For Petitioner :SRI.K.A.MANZOOR ALI
For Respondent :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :13/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 13139 OF 2007
---------------------
Dated this the 13th day of June, 2007
J U D G M E N T
Learned Government Pleader on getting instructions
submits that the Government has decided to implement Ext.P4
order passed by it. In other words Ext.P6 notice issued by the
Government has been cancelled.
Therefore, this writ petition is closed with a direction to
respondent No.3 to implement Ext.P4 order within one month
from today. However, it is made clear that it will be open to
respondent No.3 to avail of the remedies available to him in
accordance with law, if he is aggrieved by Ext.P4 order.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007