High Court Kerala High Court

Preetha.P.V. vs State Of Kerala on 10 January, 2008

Kerala High Court
Preetha.P.V. vs State Of Kerala on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1280 of 2008(B)


1. PREETHA.P.V., PHYSICAL EDUCATION
                      ...  Petitioner

                        Vs



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

2. DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/01/2008

 O R D E R
                             S.SIRI JAGAN, J.

                         =======================

                           W.P.(C) No.1280  of 2008(B)

                         =======================


                    Dated this the  10th  day of January, 2008




                                JUDGMENT

The petitioner who is a Physical Education Teacher in

G.V.H.S.S. Mogral in Kasargod District, has filed Exts. P1 and P2

applications seeking transfer to a school of her choice. According

to the petitioner, she is entitled to such transfer as per the norms

applicable. The petitioner seeks expeditious disposal of Exts. P1

and P2 by the 2nd respondent.

2. I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I direct the 2nd

respondent to consider and pass appropriate orders on Exts. P1

and P2, as expeditiously as possible, at any rate, within two

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.

Sd/-

S.SIRI JAGAN, JUDGE

jp