IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32133 of 2009(J)
1. V.K.MOIDU HAJI, S/O. ABBAS HAJI,
... Petitioner
2. MAQSOOD K.M., S/O. MOIDEEN KUNHI,
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DIRECTOR PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/11/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.32133/2009-J
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of November, 2009
J U D G M E N T
The first petitioner is the Manager and the second
petitioner is the Assistant Teacher appointed by the
Manager. The appointment of the second petitioner has been
approved by the fourth respondent as per Ext.P4.
Thereafter, he was appointed in a regular vacancy as per
Ext.P5. But, the approval of the same has been rejected by
Ext.P6. The first petitioner filed an appeal against the
same before the second respondent which was rejected as per
Ext.P8. The first petitioner has filed a revision petition
before the Government. The petitioners seek for a
direction to the Government to take a decision on Ext.P8
within a time frame.
2. There will be a direction to the Government to
take a decision on Ext.P8 after hearing the petitioners
within a period of three months from the date of receipt of
a copy of this Judgment. The writ petition is disposed of
as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms