IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31900 of 2010(J)
1. SINDHU R.R., H.S.A.(MALAYALAM),
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/01/2011
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.31900/2010-J
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 5th day of January, 2011
J U D G M E N T
The petitioner was appointed through the Kerala
Public Service Commission in a Panchayat School in the
year 2001 as evident from Exts.P1 to P3 orders. Later,
the petitioner was retrenched from service for want of
sufficient divisions in the said school. Ext.P4
evidences that she was relieved from the duty. She was
advised by P.S.C as H.S.A (Malayalam) as per Ext.P5 and
she was appointed as per Ext.P6 order dated 05/09/2003.
Now she is working in a Government School.
2. The petitioner has got a case that the break
in service is not due to the fault of the petitioner
and, therefore, seeking for appropriate directions in
the matter, she has approached the Government by filing
Ext.P7 representation.
3. The learned Government Pleader on getting
instructions submitted that Ext.P7 has not been
disposed of so far. Therefore, there will be a
direction to the first respondent to dispose of Ext.P7
representation after hearing the petitioner and any
W.P.(C). No.31900/2010
-:2:-
other affected parties within a period of five months
from the date of production of a copy of this Judgment.
The petitioner will produce a copy of the writ petition
along with a copy of the Judgment before the first
respondent for compliance. The writ petition is
disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE