High Court Kerala High Court

Sr.Lilly Fernandaz vs The State Of Kerala on 6 May, 2008

Kerala High Court
Sr.Lilly Fernandaz vs The State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14245 of 2008(U)


1. SR.LILLY FERNANDAZ,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/05/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 14245 of 2008
                       --------------------------
                 Dated this the 6th May, 2008

                         J U D G M E N T

I heard learned counsel for the petitioner and learned

Government Pleader.

2. Having perused the averments in the writ petition, the writ

petition is disposed of directing the 1st respondent to consider

Exhibit-P2 and take a decision thereon, at the earliest, at any

rate, on or before 31.5.2008. Petitioner shall be heard before

orders are passed on Exhibit-P2.

Petitioner shall produce a copy of the writ petition along

with a copy of this judgment before the 1st respondent, for

compliance.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.