High Court Kerala High Court

A.K.Radha vs The State Of Kerala on 15 February, 2007

Kerala High Court
A.K.Radha vs The State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5083 of 2001(E)



1. A.K.RADHA
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MATHEW VALSALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/02/2007

 O R D E R
                               KURIAN JOSEPH, J.

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

                           O.P.No.5083  of  2001

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

                        Dated 15th February,  2007.


                                 J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“To call for the records leading to the issue of Ext.P1 and quash

the same by the issue of a writ in the nature of certiorari.”

The impugned order is passed only at the level of the Deputy

Director of Education. Petitioner is free to pursue her grievance in

a statutory appeal/revision, either before the Director of Public

Instruction or the Government, in view of the disputed facts

involved in the case. If either of such a course of action being

adopted within two months from today, the same shall not be

rejected on the only ground of delay and appropriate orders in

accordance with law on merits will be passed by the concerned

authority with notice to the petitioner, within another three

months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

OP NO. 2

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.5083 of 2001 (E)

———————————————-

J U D G M E N T

Dated 15th February, 2007.