High Court Kerala High Court

V.K. Biju vs The State Of Kerala on 6 February, 2009

Kerala High Court
V.K. Biju vs The State Of Kerala on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3992 of 2009(A)


1. V.K. BIJU, S/O. V.M. KURIEN,
                      ...  Petitioner
2. T.H. ABDULLA, S/O. HYDRU, AGED 29 YEARS

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC ISNTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, NAROKAVU HIGH

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :06/02/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                       ----------------------------------------
                        W.P.(C).No. 3992 of 2009
                       ----------------------------------------
                Dated this the 6th day of February , 2009

                                  JUDGMENT

Petitioners were appointed in the Narokavu High School

Kunnummel Potty, which is an aided school, as High School Assistants

( English). Ext.P1 and P2 are the appointment orders. The Educational

Officer declined approval to the appointments, stating that one protected

teacher should be appointed in the said school Ext.P3 and P4 orders are

passed by the District Educational officer.

2. Being aggrieved by the said orders the petitioners filed appeal

before the Deputy Director of Education, Malappuram/Appellate authority.

Ext.P3 and P4 orders are confirmed by the Appellate authority vide Ext.P5

and P6 orders.

3. Ext.P7 and P8 orders are the revisional orders passed by the

Director of Public Instructions, Thiruvananthapuram. The Revision

Authority also confirmed the appellate order. In effect the appointments of

the petitioners stands unapproved till date. Thereafter the Deputy

Director of Education, Malappuram intimated the petitioners that there are

no protected teachers in the District in the category of High School

Assistant (English).

4. The Manager of the said School has moved two separate

Revision petitions before the Government seeking approval of Ext.P1and

W.P.(C) No.3992 of 2009 -2-

P2 appointment orders. Ext.P13 and P14 are the revision petitions

pending before the Government. The only request of the counsel for the

petitioners is for a speedy disposal of Ext.P13 and .P14 Therefore a

direction is issued to the 1st respondent to consider and pass appropriate

orders on Ext.P13 and P14 after affording an opportunity of being heard

to the affected parties.

The writ petition is disposed of as above. The matter shall be

decided by the 1st respondent within a period of three months from the

date of receipt of a copy of this judgment . The petitioners shall produce a

copy of the judgment and writ petition before 1st respondent.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

W.P.(C) 3992 of 2009

—————————-

JUDGMENT

6th February, 2009