High Court Kerala High Court

Aji Joseph vs State Of Kerala on 2 May, 2008

Kerala High Court
Aji Joseph vs State Of Kerala on 2 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13712 of 2008(G)


1. AJI JOSEPH, NON VOCATIONAL TEACHER IN
                      ...  Petitioner
2. USHA THOMAS,
3. ROSILY VARGHESE,
4. SHINY GEORGE,
5. RESH PAUL,

                        Vs



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

2. DIRECTOR OF VOCATIONAL HIGHER

3. ASSISTANT DIRECTOR, VHSE,

4. MANAGER,

                For Petitioner  :SRI.BENOY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/05/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                        W.P.(c).No.13712 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 2nd day of May, 2008

                                 JUDGMENT

Learned Government Pleader submits that he has not been able to

get instructions from the Government regarding the status of Ext.P3 so

far. However, having regard to the averments made in the writ

petition , the grounds raised, the documents produced and the

submissions addressed by the counsel for the petitioner and the learned

Government Pleader, this writ petition will stand disposed of issuing

the following directions:

First respondent- Secretary,General Education Department will

consider Ext.P3 representation submitted by the petitioners in the light

of the various grounds raised in the writ petition, hear a representative

of the petitioners and take a decision on Ext.P3, provided Ext.P3 has

been received by the Government and the same is pending with the

Government, at the earliest and at any rate within three months of

receiving a copy of this judgment.

PIUS.C.KURIAKOSE
JUDGE
sv.