IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31894 of 2003(V)
1. P.R.RADHAMANI, PRINCIPAL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ACCOUNTANT GENERAL (A&E), KERALA &
3. THE DY.DIRECTOR OF EDUCATION, ALLEPPEY.
4. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/11/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.31894 of 2003
-----------------------------------------
Dated this the 28th day of November, 2006
JUDGMENT
The writ petition is filed with the following prayers:-
a) To issue a writ of certiorari quashing Ext.P7 objection
or in the alternative to declare the same as void and
unenforceable.
b) to issue a writ in the nature of mandamus or any other
appropriate writ order or direction declaring that Ext.P4 re-
option submitted by the petitioner is valid and that she is
entitled for all the benefits arising out of the same.
The issue is squarely covered by Ext.P8 judgment dated 11-3-2002 in
O.P.No.20280/2001 and several other judgments. I quash Ext.P7.
Ext.P4 re-option submitted by the petitioner should be treated as valid.
The consequential benefits shall be disbursed to the petitioner within a
period of two months from the date of production of a copy of this
judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.