IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13714 of 2008(G)
1. SRI.ASHILY VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION,
3. THE MANAGER,
For Petitioner :SRI.PAULSON THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/05/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 13714 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of May, 2008
JUDGMENT
Government Pleader submits that he has not been able to get
instructions so far. However, having regard to the averments made in
the writ petition, documents produced along with the same, the grounds
raised therein and the submissions addressed at the Bar by the learned
counsel for the petitioner and the learned Government Pleader, this writ
petition will stand disposed of issuing the following directions:
The Director of Higher Secondary Education-the second
respondent will take up Ext.P2, consider the same in the light of the
various grounds raised in the writ petition, hear the petitioner and take
a correct decision on Ext.P2, provided the same is pending with the
Government. Decision as directed above shall be taken by the second
respondent at the earliest and at any rate within two months of
receiving a copy of this judgment along with a copy of this writ
petition.
PIUS.C.KURIAKOSE
JUDGE
sv.