High Court Kerala High Court

C.J.Mary Neena vs The State Of Kerala Represented By … on 20 December, 2010

Kerala High Court
C.J.Mary Neena vs The State Of Kerala Represented By … on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37615 of 2010(B)


1. C.J.MARY NEENA,W/O.M.O.SABU,AGED 39 YRS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,S.N.M.HIGH SCHOOL,CHAZHOOR,

5. SMT.P.J.SHIJI,HIGH SCHOOL ASSISTANT

6. THE REGIONAL DIRECTOR,NATIONAL COUNCIL

7. THE PRESIDENT,DAKSHINA HINDI PRACHARA

8. THE PRINCIPAL,HINDI PRACHARA VIDYALAYAM,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/12/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 37615 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 20th day of December, 2010

                        J U D G M E N T

The petitioner was working as a leave substitute Junior

Language Teacher in Hindi in the place of the

5th respondent in the aided school managed by the

4th respondent. The 5th respondent cancelled the unavailed

portion of leave and re-joined service. Thereafter the

5th respondent was promoted as HSA (Hindi). According to

the petitioner, the 5th respondent is not eligible to be

promoted as HSA, whereas the petitioner is. Therefore the

petitioner has filed Ext.P7 revision petition before the

1st respondent. The petitioner seeks a direction to the

1st respondent to consider and pass orders on Ext.P7 as

expeditiously as possible.

Having heard the learned Government Pleader also,

I dispose of this writ petition with a direction to the

1st respondent to consider and pass orders on Ext.P7 as

W.P.(C)No. 37615 of 2010
-2-

expeditiously as possible, at any rate within a period of

three months from the date of receipt of a copy of this

judgment, after affording an opportunity of being heard to

the petitioner and respondents 4 & 5.

The petitioner shall forward a copy of the writ petition

along with a certified copy of this judgment to the

1st respondent for compliance.

S. SIRI JAGAN
JUDGE

shg/-