IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26325 of 2009(I)
1. BINI T.LAZER
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS
3. THE DEPUTY DIRECTOR OF EDUCATION
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE CORPORATE MANAGER,
6. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/09/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.26325 OF 2009
------------------------
Dated this the 23rd day of September, 2009.
JUDGMENT
In this writ petition, what is sought for by the petitioner
is an expeditious disposal of Ext.P5, a revision filed before the
2nd respondent aggrieved by Ext.P4 order passed by the 3rd
respondent.
Having regard to the above limited plea that is sought
for, the writ petition is disposed of directing the 2nd
respondent to consider and pass orders on Ext.P5, with notice
to the petitioner and respondents 5 and 6 as well. This shall
be done as expeditiously as possible and at any rate within 8
weeks from the date of production of a copy of the judgment
along with a copy of the writ petition.
(ANTONY DOMINIC)
JUDGE
vi/