High Court Kerala High Court

Sheeja C.M. vs The State Of Kerala Represented By … on 8 April, 2010

Kerala High Court
Sheeja C.M. vs The State Of Kerala Represented By … on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12499 of 2010(J)


1. SHEEJA C.M., W/O.MOHANAN, AGED 37
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, E.V.U.P.SCHOOL, TUNERI,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/04/2010

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

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

                       W.P.(C).No. 12499 of 2010

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

                  Dated this the 8th day of April, 2010

                             J U D G M E N T

The petitioner is an Urdu Teacher in the 4th respondent’s school.

She claims full time benefits by conversion of periods from Group C

subjects. Seeking this relief, the petitioner has filed Ext.P8 petition

before the 1st respondent. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on Ext.P8 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P8, as expeditiously as possible, at any rate, within three

months from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioner as well

as the manager of the school. The petitioner shall forward a copy of

the writ petition along with a certified copy of this judgment to the 1st

respondent for compliance.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2