High Court Kerala High Court

P.G.Usha vs The Director Of Public … on 20 July, 2007

Kerala High Court
P.G.Usha vs The Director Of Public … on 20 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3260 of 2007(K)


1. P.G.USHA, W/O.K.R.SURESHKUMAR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. KERALA PUBLIC SERVICE COMMISSION,

4. THE DISTRICT OFFICER,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :20/07/2007

 O R D E R
                         A.K. BASHEER, J.
                      --------------------------
                   W.P.(C). NO. 3260 OF 2007
                        ---------------------

               Dated this the 20th day of July, 2007

                          J U D G M E N T

In view of the intervening developments, it is submitted by the

learned counsel for the petitioner that the grievance of the petitioner

has been redressed. It is seen from the counter affidavit dated July

4, 2007 filed by respondent No.2, that petitioner has been advised for

appointment and thereafter she has in fact been appointed as H.S.A.

(English).

In the above facts and circumstances, the writ petition is closed

recording the above submission.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007