Kerala High Court
G.Gopalakrishnan Nair vs The State Of Kerala on 15 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33731 of 2007(N)
1. G.GOPALAKRISHNAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. REJENDRAN PILLAI,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/11/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.33731 of 2007(N)
=======================
Dated this the 15th day of November, 2007
JUDGMENT
Petitioner is an HSSA (Social Science) in Government Higher
Secondary School, Thengamam in Pathanamthitta District.
Against non-consideration of the petitioner for promotion as Head
Master/AEO, the petitioner filed Ext.P3 representation before the
2nd respondent. He now seeks expeditious disposal of Ext.P3.
2. I have heard the learned Government Pleader. In the
facts and circumstances of the case, there would be a direction to
the 2nd respondent to consider and pass appropriate orders on
Ext.P3 as expeditiously as possible at any rate within one month
from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp