High Court Kerala High Court

Gomathy Ammal A vs Deputy Director Of Education on 11 July, 2008

Kerala High Court
Gomathy Ammal A vs Deputy Director Of Education on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6563 of 2005(F)


1. GOMATHY AMMAL A.,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. HEADMISTRESS GHS WEST ,

4. TREASURY OFFICER,

5. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P(C) No.6563 of 2005
              -----------------------------------------
             Dated this the 11th day of July, 2008

                             JUDGMENT

In the matter of disbursement of DCRG in case the

petitioner has still any grievance left he may approach the first

respondent, in which case the matter will be duly considered by

the first respondent with notice to the petitioner and appropriate

orders in accordance with law will be passed within another three

months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.6563 of 2005

———————————–

JUDGMENT

11th July, 2008