IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10512 of 2004(B)
1. T.AMMINI AMMA, RESIDING AT
... Petitioner
Vs
1. THE DIRECTOR PUBLIC INSTRUCTIONS,
... Respondent
2. THE MANAGER, NRPM HIGHER SECONDARY]
3. THE STATE OF KERALA,R EP. BY THE
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent :SMT.V.P.SEEMANDINI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/03/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.10512 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of March 2007
JUDGMENT
Prayer is for implementation of Ext.P3 and disbursement
of the amounts stated therein with interest. According to the
petitioner, the Government should first pay the amount to the
petitioner and then realise it from the Manager. Learned
counsel for the second respondent submits that there is
already a stay granted by the Supreme Court in the matter of
payment as per order dated 13.12.2004. It is submitted that
petitioner is also a respondent in the case.
Therefore, this writ petition is disposed of with liberty to
the petitioner to approach the Government subject to the
outcome of the matter pending before the Supreme Court.
KURIAN JOSEPH, JUDGE
jes