IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 29584 of 2002(V)
1. SUSANNAMMA K.I.
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. V.SUDHAKARAN,
For Petitioner :SRI.N.NANDAKUMARA MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.29584 OF 2002
-------------------------------------------
Dated this the 31st day of July, 2007
JUDGMENT
Ext.P15 is placed on record by the petitioner along with
I.A.No.10527/02 stating that reliefs similar to that prayed for by
her have been granted to another similarly situated person as
per Ext.P15 order of the Government.
Under the aforesaid circumstance, this writ petition is
disposed of without expressing anything on merits, directing the
first respondent to take up the case of the petitioner and decide
on it in accordance with law and having regard to Ext.P15. It is
clarified that the applicability of Ext.P15 to the facts of the case
of the petitioner is left open for consideration by the
Government. The decision as aforesaid shall be taken within an
outer limit of four months from the date of receipt of a copy of
this judgment. All consequential orders shall also follow on the
basis of the decision that the Government may take. This will
OP.29584/02
Page numbers
include appropriate decisions in relation to promotion and other
incidental reliefs.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.
OP.29584/02
Page numbers
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.29584 OF 2002
JUDGMENT
31st JULY, 2007.
=======================