IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2397 of 2008(I)
1. S.GEETHA, THUNDIL-HOUSE,
... Petitioner
Vs
1. THE SECRETARY TO THE GOVERNMENT OF
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER, K.V.K.V.M.U.P.SCHOOL,
For Petitioner :SRI.P.S.NANDANAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 2397 of 2008(I)
=======================
Dated this the 21st day of January, 2008
JUDGMENT
Against Exts. P2 and P4 orders, the 4th respondent filed
appeal-Ext.P6 before the 1st respondent in respect of approval of
petitioner’s appointment. Petitioner seeks expeditious disposal of
Ext.P6.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and
pass appropriate orders on Ext.P6, as expeditiously as possible,
at any rate, within three months, from the date of receipt of a
copy of this judgment after affording an opportunity of being
heard to the petitioner as well as the 4th respondent. Petitioner
shall produce a copy of the writ petition along with a certified
copy of this judgment for compliance.
Sd/-
S.SIRI JAGAN, JUDGE
jp