High Court Kerala High Court

Silbi George vs The State Of Kerala on 26 March, 2010

Kerala High Court
Silbi George vs The State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10399 of 2010(Y)



1. SILBI GEORGE
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2010

 O R D E R
                       S. SIRI JAGAN, J
                        ----------------------
                 W.P.(C.) No.10399 of 2010
                  ---------------------------------
          Dated this the 26th day of March 2010


                        J U D G M E N T

The petitioner is a UPSA in the 5th respondent school. But

the appointment of the petitioner has not been approved. The

Manager has filed Ext.P3 before the 2nd respondent and the

petitioner has filed Ext.P5 before the 1st respondent. The

petitioner seeks disposal of the same.

2. I am of opinion that, it is more appropriate that the 2nd

respondent should first consider Ext.P3. In the above

circumstances, I dispose of this writ petition with a direction to

the 2nd respondent to consider and pass orders on Ext.P3 after

affording an opportunity of being heard to the petitioner as well

as 5th respondent as expeditiously as possible, at any rate, within

two months from the date of receipt of a copy of this judgment.

S. SIRI JAGAN, JUDGE

Jvt