IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34852 of 2007(Y)
1. MRS. DANI KURIEN, D/O KURIEN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DEPUTY DIRECTOR(EDUCATION),
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/11/2007
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C)No. 34852 OF 2007
--------------------------------------
Dated this the 26th day of November, 2007
JUDGMENT
The petitioner is aggrieved by the cancellation of her
appointment as HSA (Malayalam) in St. Mary’s High School,
Pariyapuram, Angadippuram. The petitioner has filed Ext.P3
representation before the District Educational Officer against such
cancellation. The petitioner seeks a direction for expditious
disposal of Ext.P3.
2. I have heard the learned Government pleader also. In
the facts and circumstances of the case, I direct the 3rd
respondent to consider and pass appropriate orders on Ext.P3 as
expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner. The petitioner shall
also produce a copy of the writ petition along with certified copy
of this judgment for compliance, before the DEO.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd