IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 648 of 2010(S)
1. LIJIKUMARI.V.L,JUNIOR SANSKRIT TEACHER
... Petitioner
Vs
1. SUJATHA.S,(AGE & FATHER'S NAME NOT
... Respondent
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/06/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
C.O.(C) No.648 of 2010-S
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2010.
JUDGMENT
The allegation raised is regarding the non-compliance of the
directions issued in Annexure A1 judgment, whereby this Court had
directed the approval of appointment of the petitioner and disbursement of
the monetary benefits, within two months.
2. Learned Govt. Pleader on getting written instructions from the
Asst. Educational Officer, Sooranad, submits that the salary bill of the
petitioner was passed on 24.6.2010 and the amount has been encashed by
the Headmistress of T.K.D.M. U.P. School, Sooranad.
In the above view of the matter, as the directions have been complied
with, this C.C.C. is closed.
(T.R. Ramachandran Nair, Judge.)
kav/