IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12825 of 2008(B)
1. P.N.RAGHUNATH,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/04/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 12825 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th April, 2008.
J U D G M E N T
The petitioner is a U.P. School Assistant in an aided school of
which the 4th respondent is the manager. He is challenging the staff
fixation order passed by the 3rd respondent for the year 2006-2007 on
the ground that the benefit of 1:40 teacher-student ratio has not been
allowed in the case to retain a teacher who was reverted, as a result
of which the petitioner was ousted from service. Challenging the staff
fixation order, the petitioner has filed Ext. P3 appeal before the 2nd
respondent. The petitioner seeks expeditious disposal of the same.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and
pass orders on Ext. P3 as expeditiously as possible, at any rate, within
two months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner, the 4th
respondent and the teacher who was reverted, consequent to which
the petitioner has been ousted from service.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 2nd respondent for
compliance.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.