IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33260 of 2008(H)
1. GIRISH.C. H.S.A (SOCIAL STUDIES)
... Petitioner
Vs
1. DISTRICT EDUCATIONAL OFFICER KANNUR
... Respondent
2. HEADMISTRESS N.S.S.HIGHER SECONDARY
3. DISTRICT EDUCATIONAL OFFICER
4. HEAD MASTER/PRINCIPAL
For Petitioner :SRI.K.SASIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 33260 OF 2008 (H)
====================
Dated this the 12th day of November, 2008
J U D G M E N T
Petitioner was initially appointed as UPSA and by Ext.P10, he was
promoted as an HSA. According to the petitioner, proposal for approval of
his promotion has been forwarded to the 1st respondent under whose
jurisdiction, the petitioner was then working. So far the 1st respondent has
not passed orders on the proposal and in the meanwhile, petitioner has
been transferred to another school in Kottayam District under the same
corporate educational agency. It is stated that since approval has not
been granted so far, he is still getting the salary as applicable to UPSA. In
these circumstances, petitioner has filed Ext.P16 before the 1st respondent
praying for expeditious orders on the proposal made by the Manager for
approval of his appointment as HSA. In this writ petition, what is sought
for is a direction to the 1st respondent to pass orders on Ext.P16 and
proposal for approval of his appointment as HSA.
2. Having regard to the facts as stated above, I see no reason to
decline the prayer sought for.
3. Accordingly, the writ petition will stand disposed of directing
that the 1st respondent shall take up, consider and pass orders on Ext.P16
WPC 33260/08
:2 :
and the proposal, if any, for the approval of the petitioner’s appointment
as HSA. This shall be done, as expeditiously as possible, at any rate within
4 weeks of production of a copy of this judgment along with a copy of this
writ petition.
ANTONY DOMINIC, JUDGE
Rp