IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35073 of 2007(A)
1. VINITHA.V.N., LOWER GRADE HINDI TEACHER,
... Petitioner
Vs
1. THE MANAGER, MUSLIM HIGH SCHOOL FOR
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/11/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------------
W.P.(C)No. 35073 OF 2007
-----------------------------------
Dated this the 28th day of November, 2007
JUDGMENT
The petitioner has been working as Lower Grade Hindi
Teacher in the upper primary section of Muslim Girls’ Higher
Secondary School, Kaniyapuram for the last five years. According
to her, she has acquired necessary qualification for promotion as
High School Assistant (English) and she is a rightful claimant
under Rule 43 of Chapter XIVA of the Kerala Education Rules for
such promotion. She also claims that there are vacancies of HSA
(English) in the school under the same management. Her
complaint is that her claim is not being considered by the
Manager.
2. In the above circumstances, the petitioner has filed
Ext.P2 representation before the 2nd respondent. The petitioner
seeks expeditious disposal of the same.
3. I have heard the learned Government pleader also. In
the facts and circumstances of the case, there would be a
direction to the 2nd respondent to consider and pass appropriate
W.P.(c) No.35073/07 2
orders on Ext.P2 as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment, after affording an opportunity of being heard to the
petitioner as well as the 1st respondent.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.35073/07 3