Kerala High Court
U.Parameswaran vs State Of Kerala on 2 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13697 of 2008(E)
1. U.PARAMESWARAN, HSST JUNIOR COMMERCE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION,
For Petitioner :SRI.PAULSON THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/05/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 13697 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of May, 2008
JUDGMENT
I do not propose to go into the genuineness of the claims or the
merits of the grounds raised in the writ petition. I dispose of the writ
petition directing the first respondent Government to consider Ext.P4
in the light of the various grounds raised in the writ petition, hear the
petitioner and take a correct decision on Ext.P4 at the earliest and at
any rate within three months of receiving a copy of this judgment as
well as a copy of this writ petition.
PIUS.C.KURIAKOSE
JUDGE
sv.