IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11514 of 2010(L)
1. AJITHA.P., PRINCIPAL,
... Petitioner
Vs
1. STATE OF KERALA-REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/04/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 11514 of 2010
==================
Dated this the 5th day of April, 2010
J U D G M E N T
The petitioner is working as a principal of a Government Higher
Secondary School. The petitioner is aggrieved by Exts.P5 and P6
orders transferring and posting principals in existing vacancies without
considering the options exercised by senior persons. In the above
circumstances, the petitioner has filed Ext.P7 petition before the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext.P7 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P7, as expeditiously as possible, at any rate, before the
next general transfers.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2