High Court Kerala High Court

P.T.Beena Roy vs The State Of Kerala on 29 July, 2009

Kerala High Court
P.T.Beena Roy vs The State Of Kerala on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1410 of 2008()


1. P.T.BEENA ROY, HIGH SCHOOL ASSISTANT,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, VOCATIONAL HIGHER

5. ANITHA VASANTH, HIGH SCHOOL ASSISTANT,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.GIRI
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :29/07/2009

 O R D E R
 K. BALAKRISHNAN NAIR, V. GIRI & C.T. RAVIKUMAR, JJ.

                   ------------------------------
                      W.A.No.1410 of 2008
                   ------------------------------

               Dated this, the 29th    day of July, 2009

                           JUDGMENT

Balakrishnan Nair, J.

In view of the Full Bench decision of this Court in W.P.

(C) No.12707 of 2005, the appellant is junior to the 5th

respondent.. Therefore, she cannot claim appointment as

Headmistress in preference to the 5th respondent. Accordingly,

the writ appeal is dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

V. Giri,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)