IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30502 of 2008(F)
1. T.P.SHERIL, S/O.DAMODARAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE HEADMASTER
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 30502 OF 2008 (F)
====================
Dated this the 16th day of October, 2008
J U D G M E N T
Petitioner is a full time menial. She is claiming appointment to the
post of Peon of an aided school. It is seen that the petitioner has filed
Ext.P5 before the Manager who is none other than the Deputy Director. In
this writ petition what is sought for is a direction to the second respondent
to consider and pass orders on Ext.P5. If as stated by the petitioner
Ext.P5 has been received and is pending, second respondent shall take up
the same and pass orders thereon as expeditiously as possible, at any rate
within six weeks on production of a copy of this judgment with notice to
the third respondent. Writ petition is disposed of accordingly.
Petitioner shall produce a copy of the judgment along with a copy of
the writ petition.
ANTONY DOMINIC, JUDGE
jj