IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35101 of 2008(D)
1. V.K.JALAJA, W/O.A.J.ROY, AGED 39 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER, HIGH SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/11/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.35101/2008
-----------------------------------------------------------
Dated this the 28th day of November, 2008
JUDGMENT
Petitioner was appointed as HSA(Hindi) in an
anticipated vacancy in the school of which the 5th
respondent is the Manager. Approval was rejected and
appeal by the Manager also met with the rejection. Finally
the petitioner has filed Ext.P6 revision before the first
respondent and in this writ petition what is sought for is an
expeditious disposal of the said revision.
If as stated by the petitioner, Ext.P6 has been received
by the first respondent and the same is pending, the
revision shall be disposed of with notice to the petitioner
and the 5th respondent as expeditiously as possible and at
any rate within 3 months from the date of production of a
copy of the judgment.
Writ Petition is disposed of as above.
ANTONY DOMINIC
vi JUDGE
2