High Court Kerala High Court

Mrs. Dani Kurien vs State Of Kerala on 26 November, 2007

Kerala High Court
Mrs. Dani Kurien vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34852 of 2007(Y)


1. MRS. DANI KURIEN, D/O KURIEN,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR(EDUCATION),

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/11/2007

 O R D E R
                             S. SIRI JAGAN, J.

                    -----------------------------------

                      W.P.(C)No. 34852 OF 2007

                  --------------------------------------

                Dated this the 26th day of November, 2007


                                 JUDGMENT

The petitioner is aggrieved by the cancellation of her

appointment as HSA (Malayalam) in St. Mary’s High School,

Pariyapuram, Angadippuram. The petitioner has filed Ext.P3

representation before the District Educational Officer against such

cancellation. The petitioner seeks a direction for expditious

disposal of Ext.P3.

2. I have heard the learned Government pleader also. In

the facts and circumstances of the case, I direct the 3rd

respondent to consider and pass appropriate orders on Ext.P3 as

expeditiously as possible, at any rate, within one month from the

date of receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner. The petitioner shall

also produce a copy of the writ petition along with certified copy

of this judgment for compliance, before the DEO.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd