IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12798 of 2009(T)
1. GEETHA.N,W/O.ACHUTHA KUMAR, RESIDING AT
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
--------------------------------------------------
W.P.(C) No. 12798 OF 2009
---------------------------------------------------
Dated this the 28th day of April, 2009
JUDGMENT
The only prayer of the petitioner is to consider and
pass orders on Ext.P11 representation preferred before the
second respondent, contending that any delay in passing
appropriate orders thereon will very much adversely affect the
service and career of the petitioner.
Considering the facts and circumstances of the case,
the writ petition is disposed of directing the second respondent to
consider and pass appropriate orders on Ext.P11 representation,
after giving an opportunity of hearing to the petitioner, within a
period of three months from the date of receipt of a copy of this
judgment.
P.R. RAMACHANDRA MENON
JUDGE.
nj.