High Court Kerala High Court

P.R.Radhamani vs State Of Kerala on 28 November, 2006

Kerala High Court
P.R.Radhamani vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31894 of 2003(V)


1. P.R.RADHAMANI, PRINCIPAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A&E), KERALA &

3. THE DY.DIRECTOR OF EDUCATION, ALLEPPEY.

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                              KURIAN JOSEPH, J.

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

                            W.P(C)No.31894  of  2003

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

                   Dated this the 28th  day of  November, 2006


                                    JUDGMENT

The writ petition is filed with the following prayers:-

a) To issue a writ of certiorari quashing Ext.P7 objection

or in the alternative to declare the same as void and

unenforceable.

b) to issue a writ in the nature of mandamus or any other

appropriate writ order or direction declaring that Ext.P4 re-

option submitted by the petitioner is valid and that she is

entitled for all the benefits arising out of the same.

The issue is squarely covered by Ext.P8 judgment dated 11-3-2002 in

O.P.No.20280/2001 and several other judgments. I quash Ext.P7.

Ext.P4 re-option submitted by the petitioner should be treated as valid.

The consequential benefits shall be disbursed to the petitioner within a

period of two months from the date of production of a copy of this

judgment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.