IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12710 of 2010(K)
1. M.V. PRAMOD, UPSA, PUZATHI CENTRAL
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 12710 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of April, 2010.
J U D G M E N T
The petitioner is an UPSA in an aided school. The appointment
of the petitioner has not been approved yet. The petitioner has filed
Ext. P1 revision before the 1st respondent in respect of the same. The
petitioner seeks a direction to the 1st respondent to consider and pass
orders on Ext. P1 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass
orders on Ext. P1 as expeditiously as possible, at any rate, within
three months 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 petitioner shall forward a copy of the writ petition along
with a certified copy of this judgment to the 1st respondent for
compliance.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.