High Court Kerala High Court

V.Girija. vs The Secretary To Government on 4 July, 2007

Kerala High Court
V.Girija. vs The Secretary To Government on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13131 of 2002(L)


1. V.GIRIJA. W/O.N.MAHENDRAN, AGED 50 YEARS
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT, GENERAL
                       ...       Respondent

2. THE DIRECTOR, VOCATIONAL HGIHER

3. THE PRINCIPAL, GOVERNMENT CITY

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/07/2007

 O R D E R
         K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.

        ===============================

                        O.P. NO. 13131 OF 2002

                  ======================

                Dated this the 4th day of July, 2007


                              J U D G M E N T

Radhakrishnan, J.

This original petition has been preferred seeking a writ of

certiorari to quash Ext.P2 and for a direction to the respondents to

absorb the petitioner as teacher in the Vocational Higher

Secondary School Teacher. Ext.P2 is the circular issued by the

Director of Vocational Higher Secondary Education terminating

the services of all deputationists, who have completed five years

of deputation. Stay for one month was granted, which was not

extended and therefore the matter has become infructuous.

Hence this OP is dismissed as infructuous.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp