High Court Kerala High Court

Minu Augustine vs State Of Kerala on 25 September, 2008

Kerala High Court
Minu Augustine vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28569 of 2008(A)



1. MINU AUGUSTINE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SANJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2008

 O R D E R
                          ANTONY DOMINIC, J.

                   = = = = = = = = = = = = = = =
                    W.P.(C) No. 28569 OF 2008 A
                   = = = = = = = = = = = = = = =


              Dated this the 25th day of September 2008


                             J U D G M E N T

In this writ petition, petitioner submits that by Ext. P1 she was

appointed as H.S.S.T. (Sociology) in Sacred Heart Higher Secondary

School, Thevara. It is her case that the Manager submitted Ext. P2

before the 3rd respondent seeking approval of her appointment and

that on account of the delay, she has also submitted Ext.P3

representation. It is stated that despite all this, there has not been

any progress in this matter and therefore this writ petition has been

filed.

2. If as stated by the petitioner, Ext. P2 has been received and

is proper in all respects, there is no reason why the matter should

be kept pending. Therefore, the writ petition is disposed of directing

that if Ext. P2 seeking approval of the petitioner’s appointment has

been received and is pending before the 2nd respondent, he shall

take up, consider and pass orders thereon in accordance with law

W.P.(C) No. 28569 OF 2008

– 2 –

and as expeditiously as possible, at any rate within 6 weeks of

production of a copy of this judgment.

Petitioner shall produce a copy of this judgment along with a

copy of the writ petition before the 2nd respondent, for compliance.

ANTONY DOMINIC
JUDGE
jan/-