High Court Kerala High Court

Navya vs Parappukkara Pothujana … on 30 September, 2008

Kerala High Court
Navya vs Parappukkara Pothujana … on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20268 of 2008(K)


1. NAVYA, W/O.KRISHNA DEVAN,
                      ...  Petitioner

                        Vs



1. PARAPPUKKARA POTHUJANA VIDYABHYASA
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.M.CHANDRAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/09/2008

 O R D E R
                       ANTONY DOMINIC, J.

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

                      W.P.(C) 20268 of 2008

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

                 Dated: SEPTEMBER 30, 2008

                               JUDGMENT

The first prayer in this writ petition is to direct the 2nd

respondent to take up and dispose of Ext.P1 application

made by the petitioner, complaining of the appointment of a

menial under the 1st respondent.

2. Although the 1st respondent disputed the

correctness of the averments in this writ petition, in view of

the limited nature of the relief sought for, I do not think it

necessary to adjudicate on the disputes raised.

3. If, as stated by the petitioner, Ext.P1 complaint has

been received, the 2nd respondent shall take up, consider

and pass orders on Ext.P1.

4. This shall be done as expeditiously as possible, and

at any rate within four weeks of production of a copy of this

judgment.

5. In the meantime the interim order passed by this

WP(C) 20268/08
2

Court staying the steps taken to appoint anyone other than

the petitioner under the 1st respondent will remain in force.

Before orders are passed notice will be given to the

petitioner and the 1st respondent.

Petitioner shall produce a copy of this judgment

before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE

mt/-