High Court Kerala High Court

K.R.Jyothi vs The Director Of Higher Secondary on 23 May, 2008

Kerala High Court
K.R.Jyothi vs The Director Of Higher Secondary on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23822 of 2004(J)


1. K.R.JYOTHI, AGED 34 YEARS,
                      ...  Petitioner
2. C.M.VALSALA DEVI, D/O.BALAKRISHNA PILLAI

                        Vs



1. THE DIRECTOR OF HIGHER SECONDARY
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.M.V.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.23822 of 2004
               ----------------------------------------------
                     Dated 23rd May, 2008.

                           J U D G M E N T

Petitioners approached this court aggrieved by Ext.P2

order passed by the first respondent. According to the

petitioners, they are entitled to have their service approved in the

light of Ext.P3 judgment in the case of similarly situated teachers.

Petitioners may approach the first respondent seeking

reconsideration of their cases in the light of Ext.P3 judgment, in

which case, appropriate action in accordance with law in the

matter will be taken by the first respondent with notice to the

petitioners within another three months, without discriminating

them.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.23822 of 2004

———————————————-

J U D G M E N T

Dated 23rd May, 2008.