High Court Kerala High Court

Jayasree P. vs Kerala Kalamandalam on 7 June, 2010

Kerala High Court
Jayasree P. vs Kerala Kalamandalam on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16353 of 2010(T)


1. JAYASREE P., THEKKINIYEDATH HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA KALAMANDALAM, DEEMED UNIVERSITY
                       ...       Respondent

2. THE SECRETARY GENERAL EDUCATION

3. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.K.MADHUSOODANAN

                For Respondent  :SRI.S.P.ARAVINDAKSHANPILLAY,KER.KALAMAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.16353 OF 2010 (T)
              --------------------------------------------------
             Dated this the 7th day of June, 2010

                           J U D G M E N T

In response to Ext.P6 notification issued by the first

respondent, petitioner applied for the post of teacher in Sanskrit.

According to the petitioner, the respondents are proceeding to

make appointments to the post without any process of selection.

2. Standing counsel for the first respondent has obtained

instructions. According to him since the petitioner is overaged she

is ineligible to apply for the post. It is also submitted that

appointments will be made only in compliance with the rules,

which inter alia provided for the constitution of a Selection Board

for conducting the selection.

Recording the submission the writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :