IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14245 of 2008(U)
1. SR.LILLY FERNANDAZ,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 14245 of 2008
--------------------------
Dated this the 6th May, 2008
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
2. Having perused the averments in the writ petition, the writ
petition is disposed of directing the 1st respondent to consider
Exhibit-P2 and take a decision thereon, at the earliest, at any
rate, on or before 31.5.2008. Petitioner shall be heard before
orders are passed on Exhibit-P2.
Petitioner shall produce a copy of the writ petition along
with a copy of this judgment before the 1st respondent, for
compliance.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.