High Court Kerala High Court

U.Ansar vs The State Of Kerala Represented on 14 December, 2007

Kerala High Court
U.Ansar vs The State Of Kerala Represented on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37081 of 2007(M)


1. U.ANSAR, S/O.UMMER, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/12/2007

 O R D E R
                           S. SIRI JAGAN, J.

                  ------------------------------------

                    W.P.(C)No. 37081 OF 2007

                ----------------------------------------

               Dated this the 14th day of December, 2007


                              JUDGMENT

The petitioner is an Arabic Teacher in the 5th respondent’s

School. Approval for his appointment was declined by the

Assistant Educational Officer on the ground that the School is an

uneconomic School and as per Government orders on the subject

the vacancy ought to have been filled up by appointing protected

teachers. The petitioner has filed Ext.P7 revision petition before

the 1st respondent against the orders of the Educational

Authorities. The petitioner seeks expeditious disposal of the

same.

2. I have heard the learned Government pleader also. In

the facts and circumstances of the case, there would be a

direction to the 1st respondent to consider and pass appropriate

orders on Ext.P7 as expeditiously as possible, at any rate, within

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

W.P.(c)No.37081/07 2

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

Acd