IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37347 of 2007(U)
1. P.SINDU, AGED 32 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE HEADMISTRESS, KAMBIL MOPILA HIGH
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.37347 of 2007(U)
=======================
Dated this the 18th day of December, 2007
JUDGMENT
The petitioner is a High School Assistant (Maths) of the
Kambil Mopila High School. She is facing retrenchment on
account of falling student strength. In respect of the same,
petitioner has filed Ext.P7 before the 1st respondent. Petitioner
seeks expeditious disposal of Ext.P7.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, there would be a
direction to 1st respondent to consider and pass appropriate
orders on Ext.P7 as expeditiously as possible, at any rate, within
three months from the date of receipt of a copy of this judgment
after affording an opportunity of being heard to the petitioner.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp