High Court Kerala High Court

Bhagyalakshmi M vs Director on 18 February, 2010

Kerala High Court
Bhagyalakshmi M vs Director on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31158 of 2008(H)


1. BHAGYALAKSHMI M, KOCHUVEEDU,
                      ...  Petitioner

                        Vs



1. DIRECTOR, VOCATIONAL HIGHER SECONDARY
                       ...       Respondent

2. DEPUTY DIRECTO OF EDUCATION, KOLLAM,

3. THE STATE OF KERALA REPRESENTED BY

4. HARSHAN V, NON VOCATIONAL TEACHER IN

5. PRINCIPAL, GOVT. H.S.S. AND V.H.S.S.

6. ASSISTANT DIRECTOR, VHSS, REGIONAL

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/02/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W.P(C) No. 31158 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 18th day of February, 2010.

                           J U D G M E N T

Learned counsel for the petitioner submits that since the

petitioner has already received the benefits sought for in the writ

petition, the petitioner confines her relief for a direction to pay

interest for delayed payment.

I am not inclined to consider the claim for interest in these

proceedings. Accordingly, the writ petition is disposed of without

prejudice to the right of the petitioner to seek payment of interest in

other appropriate proceedings .

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.