IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28412 of 2008(G)
1. MRS. DANI KURIEN, D/O KURIEN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THEMANAGER, ST MARY'S HIGH SCHOOL,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.28412/2008
-----------------------------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
It is stated that the Manager, the 5th respondent,
invited application to the post of HSA(Malayalam) and
among the candidates, the petitioner was selected and
appointed with effect from 16.7.2007. Subsequently, Ext.P2
appointment was cancelled and the said order was upheld
by the 3rd and 4th respondents, in appeals that were filed,
by Exts.P6 and P8 orders. Still aggrieved, petitioner filed
Ext.P9 revision before the first respondent and it is stated
that the same is pending without orders. It is complaining of
delay in disposing of Ext.P9 this writ petition is filed.
2. Having regard to the aforesaid submissions made by
the petitioner I see no justification to decline the prayer
sought for.
2
3. Accordingly, I direct that the first respondent shall
take up, consider and pass orders on Ext.P9 revision filed by
the petitioner with notice to all concerned, within 3 months
from the date of production of a copy of the judgment.
Petitioner shall produce a copy of the judgment before
the first respondent for compliance.
ANTONY DOMINIC
JUDGE
vi.
3