IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26040 of 2007(Y)
1. RANI T.JACOB, H.S.A(ENGLISH)
... Petitioner
Vs
1. THE MANAGER, ST.MARY'S HIGH SCHOOL,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE HEADMASTER, ST.MARY'S HIGH SCHOOL,
5. IMY K.ISAAC, H.S.A,(ENGLISH).
For Petitioner :SRI.R.PARTHASARATHY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/08/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.26040 OF 2007
-------------------------------------------
Dated this the 24th day of August, 2007
JUDGMENT
Heard.
Without expressing on merits, this writ petition is disposed
of directing that if Ext.P3 appeal is received, pending and is in
order, the same shall be taken up, considered and disposed of by
the second respondent in accordance with law, within an outer
limit of three months from the date of receipt of a copy of this
judgment, after affording the petitioner and any other person
entitled to be heard, an opportunity of being heard.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.