High Court Kerala High Court

K.Rekha vs State Of Kerala on 20 June, 2008

Kerala High Court
K.Rekha vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18164 of 2005(K)


1. K.REKHA, LECTURER IN ENGLISH,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE MANAGER,

4. THE UNIVERSITY OF CALICUT,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, CALICUT UTY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.18164 of 2005
               ----------------------------------------------
                     Dated 20th June, 2008.

                           J U D G M E N T

In the matter of appointment and its approval, in

case the petitioner has still any grievance left, she may approach

the first respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.18164 of 2005

———————————————-

J U D G M E N T

Dated 20th June, 2008.