High Court Kerala High Court

Tresa Jessy K.P. vs State Of Kerala on 29 June, 2007

Kerala High Court
Tresa Jessy K.P. vs State Of Kerala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 202 of 2007(Y)


1. TRESA JESSY K.P., KALATHUNKAL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DISTRICT EDUCATIONAL OFFICER,

4. THE GENERAL MANAGER,

5. JOSEPH SIJO T.K.,

6. JEROME JOSE K.V.,

                For Petitioner  :SRI.M.MOHAMED NAVAZ

                For Respondent  :SRI.P.K.RAVISANKAR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/06/2007

 O R D E R
                              A.K. BASHEER, J.
                             --------------------------
                         W.P.(C). NO. 202 OF 2007
                               ---------------------
                    Dated this the 29th day of June, 2007

                              J U D G M E N T

Petitioner claims the benefit of Rule 51 B Chapter XIV A KER in this

writ petition.

2. However, in view of the intervening development, it is not

necessary to refer to the various contentions raised by the petitioner in

support of the above claim. It is brought to my notice that petitioner has

been appointed by the Manager as HSA (Malayalam) in St. George’s High

School, Thankey, with effect from June 27, 2007 against the vacancy of

Smt. E.T. Mary HSA (Malayalam), who retired from service on March 31,

2007. The order passed by the Corporate Educational Agency in this

regard, bearing No.B2/1(a)/07 dated June 26, 2007, has been made

available for perusal.

In view of the above intervening development, no further orders are

necessary other than directing the controlling officer concerned, to pass

appropriate orders approving the appointment of not only the petitioner, but

also of all other teachers of the school approval for which has been

withheld in view of the pendency of the claim made by the petitioner, if

there is no other legal impediment.

The writ petition is disposed of in the above terms.

A.K. BASHEER, JUDGE
vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007