High Court Kerala High Court

V.K.Usha vs Distric Educational Officer on 5 June, 2008

Kerala High Court
V.K.Usha vs Distric Educational Officer on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13719 of 2008(G)


1. V.K.USHA,
                      ...  Petitioner

                        Vs



1. DISTRIC EDUCATIONAL OFFICER,
                       ...       Respondent

2. N.GIRIJA,

3. THE SUB TREASURY OFFICER,

4. THE MANAGER,

5. THE SECRETARY (GENERAL EDUCATION),

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/06/2008

 O R D E R
                            K.T. SANKARAN, J.
                ---------------------------------------------------
                        W.P.C. No 13719 of 2008
                 --------------------------------------------------
                       Dated this the 5th June 2008


                                 JUDGMENT

Though the petitioner has now retired from service and

therefore the relief prayed for in the writ petition does not survive,

there is some grievance for the petitioner that the District Educational

Officer has passed Ext P6 order contrary to and in disobeyance of

the stay order passed by this court on 09.05.2008. I am not

rendering any finding on that question. Leaving open the rights of

the petitioner to question the propriety of passing an order like Ext P6

at the appropriate forum this writ petition is closed as the reliefs

prayed for have become infructuous.

Sd/-

K.T. SANKARAN
Judge

05/06/2008
en

[true copy]

APPENDIX

Petitioner’s exhibits:

Ext P1 – True copy of proceedings of the fourth respondent directing
the retiring Headmistress to hand over charge to the petitioner dated
28.3.2008
Ext P2 – True copy of the letter dated 28.3.2008 sent by retiring
Headmistress to authorise the second respondent to withdraw salary
Ext P3 – True copy of petition dated 31.03.2008 filed by the petitioner
before the first respondent
Ext P3(a). True copy of; the postal receipt proving sending of Ext P3
to first respondent
Ext P4 – True copy of letter dated 31.3.2008 submitted to the first
respondent by the petitioner
Ext P5 – True copy of order of first respondent authorising the second
respondent to draw salary and other benefits of the staff
Ext P6 – True copy of order dated 16.5.2008 issued by the first
respondent

[true copy]