IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36527 of 2007(W)
1. K.C. SIVAKUMAR,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE DEPUTY DIRECTOR OF EDUCATION,
5. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/12/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 36527 of 2007(W)
=======================
Dated this the 11th day of December, 2007
JUDGMENT
Petitioner is aggrieved by the non-approval of his
appointment as a Sanskrit Teacher. According to him, although
he has been appointed as a Full Time Sanskrit Teacher, he is
entitled to his appointment approved as a part-time Sanskrit
teacher. Seeking this relief the Manager of the School has filed
Ext.P6 representation before the 5th respondent. The petitioner
now confines his prayer for a direction to the 5th respondent to
pass appropriate orders on Ext.P6 expeditiously.
2. I have heard th learned Government Pleader also. In
the facts and circumstances of the case, there would be a
direction to the 5th respondent to consider and pass orders on
Ext.P6 in accordance with law, as expeditiously as possible, at
W.P.(C) No. 36527/2007(W) -2-
any rate, within one month from the date of receipt of a copy of
this judgment after affording an opportunity of being heard to the
petitioner as well as the manager of the School.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp