Kerala High Court
Mohan. A. vs State Of Kerala on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24432 of 2004(H)
1. MOHAN. A., S/O. ANTONY PHILIP,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION
3. MANAGER, S.S.V. HIGHER SECONDARY
4. R.S. MINI, HSST (HINDI) (NEW PRINCIPAL
For Petitioner :SRI.BENOY THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 24432 OF 2004
---------------------------------------
Dated this the 23rd day of November, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
with regard to the appointment of the fourth respondent as
Principal of the third respondent-Higher Secondary School. It is
seen that during the pendency of the writ petition, fourth
respondent has already been appointed and her appointment has
been approved also. In such circumstances, in case the
petitioner has still any grievance left, he may approach the
Government.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp