High Court Kerala High Court

K.R.Beegum vs The State Of Kerala Represented By … on 13 June, 2007

Kerala High Court
K.R.Beegum vs The State Of Kerala Represented By … on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13139 of 2007(L)


1. K.R.BEEGUM,AGED 33 YEARS,S/O.ABOO SALIH,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE JOINT SECRETARY GENERAL EDUCATION

3. THE COMMANDANT/MANAGER,M.S.P HIGHER

                For Petitioner  :SRI.K.A.MANZOOR ALI

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/06/2007

 O R D E R
                        A.K. BASHEER, J.
                   --------------------------
                W.P.(C). NO. 13139 OF 2007
                       ---------------------

             Dated this the 13th day of June, 2007

                        J U D G M E N T

Learned Government Pleader on getting instructions

submits that the Government has decided to implement Ext.P4

order passed by it. In other words Ext.P6 notice issued by the

Government has been cancelled.

Therefore, this writ petition is closed with a direction to

respondent No.3 to implement Ext.P4 order within one month

from today. However, it is made clear that it will be open to

respondent No.3 to avail of the remedies available to him in

accordance with law, if he is aggrieved by Ext.P4 order.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007