Kerala High Court
Gomathy Ammal A vs Deputy Director Of Education on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6563 of 2005(F)
1. GOMATHY AMMAL A.,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. DISTRICT EDUCATIONAL OFFICER,
3. HEADMISTRESS GHS WEST ,
4. TREASURY OFFICER,
5. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.V.BHASKARAN PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.6563 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of disbursement of DCRG in case the
petitioner has still any grievance left he may approach the first
respondent, in which case the matter will be duly considered by
the first respondent with notice to the petitioner and appropriate
orders in accordance with law will be passed within another three
months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.6563 of 2005
———————————–
JUDGMENT
11th July, 2008