High Court Kerala High Court

Priya.P vs State Of Kerala on 8 April, 2009

Kerala High Court
Priya.P vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11960 of 2009(L)


1. PRIYA.P, D/O. RAMANKUTTY, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY,

3. HINDI SAHITYA SAMMELAM, PRAYAG,

4. DESSEYA HINDI PRACHARA KENDRA,

5. KERALA PUBLIC SERVICE COMMISSION,

6. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

7. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                         ANTONY DOMINIC, J.
                    -------------------------
                      W.P.(C.) No.11960 of 2009
              ---------------------------------
                Dated, this the 8th day of April, 2009

                           J U D G M E N T

Challenge in the writ petition is against Ext.P9, an order

passed by the 1st respondent on 31/10/2008 cancelling the

recognition given to the Siksha Visarad Course conducted by the

Hindi Sahithya Sammelan, Allahabad with effect from March, 2006.

2. By Ext.P10 judgment in WP(C) No.35523/2008 dated

04/03/2009, this Court has already quashed the said order and

therefore, clarifying that the case of the petitioner in this writ

petition will also be covered by the directions in Ext.P10 judgment,

this writ petition is disposed of.

(ANTONY DOMINIC, JUDGE)
jg