IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32987 of 2008(B)
1. P.A.LALITHA, W/O. LATE SATHEESAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER
4. THE MANAGER S.M.U.P. SCHOOL,
5. THE HEADMASTER, S.M.U.P.SCHOOL,
6. THE DISTRICT EDUCATIONAL OFFICER
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/11/2008
O R D E R
ANTONY DOMINIC, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 32987 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of November, 2008
JUDGMENT
Petitioner submits that during the period from 30.03.03 and
30.06.05, she was holding charge of headmaster of the school of
which the 4th respondent is the Manager and Ext.P3 is the order.
She applied to have that spell of service regularised, but however it
was rejected by the DPI by Ext.P4. Against this order, the petitioner
has filed Ext.P5 revision before the 1st respondent, where the
petitioner is relying on Ext.P6 Government Letter dated 05.12.88. In
this writ petition what is sought for by the petitioner is a direction to
the 1st respondent to dispose of Ext.P5 revision on an expeditious
basis.
Having regard to the above facts, the Writ Petition is disposed
of directing that Ext.P5 revision shall be considered and disposed of
by the 1st respondent with notice to the petitioner and 4th respondent
as expeditiously as possible, at any rate within three months from the
date of receipt of a copy of this judgment along with a copy of this
writ petition.
(ANTONY DOMINIC, JUDGE)
ttb
W.P.C.No. OF 200
-:2:-