High Court Kerala High Court

Smt. Sherly P.C. vs The State Of Kerala on 13 June, 2007

Kerala High Court
Smt. Sherly P.C. vs The State Of Kerala on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18057 of 2007(Y)


1. SMT. SHERLY P.C., AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATION OFFICER,

4. THE MANAGER,

5. THE HEADMASTER,

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/06/2007

 O R D E R
                         A.K. BASHEER, J.
                     --------------------------
                  W.P.(C). NO. 18057 OF 2007
                       ---------------------

                Dated this the 13th day of June, 2007

                         J U D G M E N T

Ext.P12 order, which is impugned in this writ petition at

the instance of the petitioner, who is working as a High School

Assistant is apparently amenable to appeal under the Kerala

Education Rules. Learned counsel submits that petitioner is

prepared to challenge the same before the appropriate authority.

With that liberty reserved in favour of the petitioner, this writ

petition is closed.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007