Kerala High Court
K. Chandramathi K vs State Of Kerala on 6 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3930 of 2007(P)
1. K. CHANDRAMATHI K.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE PAYYANNUR MUNICIPALITY,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 3930 OF 2007
-----------------------------------
Dated this the 6th day of February, 2007
JUDGMENT
Ext.P1 impugned order has been issued by the Secretary of the
Municipality on the basis of the Circular issued by the Higher Education
Department. Petitioner is yet to challenge that Circular. Under these
circumstances, I am inclined to dispose of the Writ Petition directing the
petitioner to challenge the Circular referred to in Ext.P1 in appropriate
proceedings. However, coercive action on the basis of Ext.P1 will stand
stayed for a period of one month from today.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2