High Court Kerala High Court

Lovelamma N.T. vs State Of Kerala on 15 December, 2006

Kerala High Court
Lovelamma N.T. vs State Of Kerala on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28751 of 2003(W)


1. LOVELAMMA N.T., TEACHER,
                      ...  Petitioner

                        Vs



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

2. THE JOINT DIRECTOR OF PUBLIC

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. CORPORATE MANAGER, CORPORATE

                For Petitioner  :SMT.BETTY K.ALUKKA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/12/2006

 O R D E R
                             KURIAN JOSEPH, J.

                            --------------------------

                    W.P. (C).  NO. 28751 OF 2003

                               ---------------------


              Dated this the 15th day of December, 2006


                                 J U D G M E N T

Petitioner approached this Court with certain grievances regarding

her approval of appointment with effect from 16.7.01. In view of the

directions issued to approve the appointment in accordance with the

Government Order dated 18.5.04 in case the consequential benefits have

not been granted, there will be a direction to the 4th respondent to disburse

the same within a period of three months from the date of production of a

copy of this judgment by the petitioner. The writ petition is disposed of as

above.

KURIAN JOSEPH, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

15th DECEMBER, 2006