IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 980 of 2007(A)
1. THE SECRETARY,
... Petitioner
Vs
1. SREELATHA U.K.,
... Respondent
2. STATE OF KERALA - REPRESENTED BY
3. THE DIRECTOR, HIGHER SECONDARY EDUCATION
4. THE REGIONAL DEPUTY DIRECTOR,
5. THE DEPUTY DIRECTOR OF EDUCATION,
6. THE ASSISTANT EDUCATIONAL OFFICER,
7. DR.RAJENDRAN PATINHARE KARAMMAL,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/10/2007
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
RP.980/2007 in W.P(C) No. of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of October, 2007.
ORDER
Sri. Kaleeswaram Raj accepts notice for respondent No.1.
Learned Government Pleader accepts notice for respondents 2 to 6.
2. It is brought to my notice that subsequent to the judgment
in the above writ petition, the Government had issued an order
entrusting the appointment of teachers in the schools managed by the
Panchayat and Municipalities to the Kerala Public Service
Commission. In that view of the matter the direction issued to the
Manager to conduct fresh selection process has become superfluous
and the same need not be implemented. Therefore the judgment in
the writ petition is recalled.
Review Petition is allowed.
A.K. Basheer
Judge.
an.