Kerala High Court
Bhagyalakshmi M vs Director on 18 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31158 of 2008(H)
1. BHAGYALAKSHMI M, KOCHUVEEDU,
... Petitioner
Vs
1. DIRECTOR, VOCATIONAL HIGHER SECONDARY
... Respondent
2. DEPUTY DIRECTO OF EDUCATION, KOLLAM,
3. THE STATE OF KERALA REPRESENTED BY
4. HARSHAN V, NON VOCATIONAL TEACHER IN
5. PRINCIPAL, GOVT. H.S.S. AND V.H.S.S.
6. ASSISTANT DIRECTOR, VHSS, REGIONAL
For Petitioner :SRI.SUBHASH CYRIAC
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/02/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 31158 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th day of February, 2010.
J U D G M E N T
Learned counsel for the petitioner submits that since the
petitioner has already received the benefits sought for in the writ
petition, the petitioner confines her relief for a direction to pay
interest for delayed payment.
I am not inclined to consider the claim for interest in these
proceedings. Accordingly, the writ petition is disposed of without
prejudice to the right of the petitioner to seek payment of interest in
other appropriate proceedings .
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.