High Court Kerala High Court

S.Lawrence vs State Of Kerala on 14 October, 2008

Kerala High Court
S.Lawrence vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30141 of 2008(L)


1. S.LAWRENCE, HEAD MASTER, CMS HIGH SCHOOL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER CMS SCHOOLS, EAST KERALA

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2008

 O R D E R
                           ANTONY DOMINIC, J.
                          ===============
                      W.P.(C) NO. 30141 OF 2008 (L)
                     ====================

               Dated this the 14th day of October, 2008

                               J U D G M E N T

Ext.P7 is a revision filed by the petitioner against Exts.P2 and P6

rejecting approval of his appointment.

2. If as stated by the petitioner, Ext.P7 revision is pending before

the 1st respondent, the same shall be dealt with with notice to the

petitioner and the 4th respondent. A final decision in this matter shall be

taken as expeditiously as possible, at any rate within 3 months of

production of a copy of this judgment, along with a copy of this writ

petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp