IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1409 of 2008()
1. THE MANAGER, PPM HIGHER SECONDARY
... Petitioner
2. DILSHAD MEHAR M., AGED 30 YEARS,
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE DIRECTOR HIGHER SECONDARY EDUCATION,
3. REGIONAL DEPUTY DIRECTOR OF HIGHER
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/07/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.1409 of 2008
=====================
Dated this the 7th day of July, 2008.
JUDGMENT
Koshy,J.
It is submitted that in Malappuram Educational District, in
petitioners’ school one combination of subjects is available. The
learned counsel referred to Ext.P8 also. While reconsidering the
matter as directed by the learned single Judge, this aspect may
also be considered and the petitioner is also allowed to file a
detailed representation incorporating the facts.
The Writ Appeal is disposed of as above.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 8/7