High Court Kerala High Court

V.K.Jalaja vs The State Of Kerala Represented By … on 27 November, 2008

Kerala High Court
V.K.Jalaja vs The State Of Kerala Represented By … on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35101 of 2008(D)


1. V.K.JALAJA, W/O.A.J.ROY, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, HIGH SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/11/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.35101/2008
    -----------------------------------------------------------
          Dated this the 28th day of November, 2008

                           JUDGMENT

Petitioner was appointed as HSA(Hindi) in an

anticipated vacancy in the school of which the 5th

respondent is the Manager. Approval was rejected and

appeal by the Manager also met with the rejection. Finally

the petitioner has filed Ext.P6 revision before the first

respondent and in this writ petition what is sought for is an

expeditious disposal of the said revision.

If as stated by the petitioner, Ext.P6 has been received

by the first respondent and the same is pending, the

revision shall be disposed of with notice to the petitioner

and the 5th respondent as expeditiously as possible and at

any rate within 3 months from the date of production of a

copy of the judgment.

Writ Petition is disposed of as above.



                                ANTONY DOMINIC
vi                                    JUDGE

2