High Court Kerala High Court

Santhamma Thomas vs The State Of Kerala on 28 August, 2008

Kerala High Court
Santhamma Thomas vs The State Of Kerala on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8861 of 2005(E)


1. SANTHAMMA THOMAS, AGED 49 YEARS,
                      ...  Petitioner
2. M.VIJAYALAKSHMI, AGED 49 YEARS,
3. G.SREEKUMARI AMMA, AGED 52 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A & E),

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE PRINCIPAL,

5. THE PRINCIPAL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                       KURIAN JOSEPH, J.
              ---------------------------------------
                   W.P.(C) No.8861 OF 2005
              ---------------------------------------
           Dated this the 28th day of August, 2008.


                        J U D G M E N T

The issue regarding weightage is covered against the

petitioners by the Bench decision of this Court in Writ Appeal

No.288/2005. Therefore, this writ petition is dismissed however

making it clear that in case the petitioners request for an

opportunity for re-option, the same shall be granted.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 8861 OF 2005

J U D G M E N T

28.08.2008