Kerala High Court
Sreeletha B.T vs State Of Kerala on 5 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28043 of 2007(L)
1. SREELETHA B.T.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/09/2008
O R D E R
K.T. SANKARAN, J.
............................................................................
W.P.(C) No. 28043 OF 2007
............................................................................
Dated this the 5th September , 2008
J U D G M E N T
It is submitted by the learned counsel for the petitioner that the question
involved in this Writ Petition is covered in favour of the petitioner by the
judgment dated 12th August, 2008 in W.P.(C) No. 27577 of 2007 and
connected cases. Accordingly, The Writ Petition is also disposed of in terms of
the aforesaid judgment. The judgment dated 12.8.2008 in W.P.(C) No.27577 of
2007 and connected cases shall be appended to this judgment and it shall be
treated as part of this judgment.
K.T. SANKARAN,
JUDGE.
lk