High Court Kerala High Court

Pauliamma M.M. vs State Of Kerala on 17 September, 2008

Kerala High Court
Pauliamma M.M. vs State Of Kerala on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25689 of 2008(G)


1. PAULIAMMA M.M., VICE PRINCIPAL, GOVT.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/09/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 25689 of 2008

            --------------------------------------------------------

                 Dated: SEPTEMBER 17, 2008

                               JUDGMENT

The claim of the petitioner is that she should be

considered for a posting as Vice Principal of Government

School of Nursing, Ernakulam. It is seen that the petitioner

has filed Ext.P5 representation in this behalf before the 1st

respondent. In this writ petition what is sought for is an

expeditious consideration of Ext.P5.

2. If, as stated by the petitioner, Ext.P5 has been

received and is pending, the same will be taken note of and

orders passed. This shall be done as expeditiously as

possible, and at any rate, within eight weeks of production

of a copy of this judgment.

3. Petitioner shall produce a copy of this judgment

before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-