High Court Kerala High Court

P.S.Lalitha Bai vs The State Of Kerala on 22 August, 2008

Kerala High Court
P.S.Lalitha Bai vs The State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22554 of 2005(I)


1. P.S.LALITHA BAI, H.S.A.,
                      ...  Petitioner
2. M.V.SOBHANA KUMARI, U.P.S.A.,

                        Vs



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

2. THE ACCOUNTANT GENERAL (A& E),

3. DISTRICT EDUCATIONAL OFFICER,

4. DEPUTY DIRECTOR OF EDUCATION,

5. PRINCIPAL, GOVERNMENT VOCATIONAL HIGHER

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.22554 of 2005
               ----------------------------------------------
                   Dated 22nd August, 2008.

                           J U D G M E N T

The issue pertains to counting of aided school service

for the purpose of weightage. In view of the bench decision of

this court in W.A.288/2005, the only option open to the petitioners

is to bank on Ext.P11. It is submitted that they have submitted

Exts.P12 and P13. There will be a direction to the concerned

respondents to take appropriate action on Exts.P12 and P13 in the

light of Ext.P11 with notice to the petitioners within three months

from the date of receipt of a copy of the judgment. The recovery

shall be deferred till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.22554 of 2005

———————————————-

J U D G M E N T

Dated 22nd August, 2008.