IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22228 of 2007(U)
1. DEEPTHI J.PRASAD, H.S.A(MALAYALAM),
... Petitioner
Vs
1. DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. DIRECTOR OF PUBLIC INSTRUCTION,
4. STATE OF KERALA, REP. BY ITS
5. MANAGER, KODUMON HIGH SCHOOL,
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/07/2007
O R D E R
A.K.BASHEER, J.
--------------------------------------------
W.P.(C)No.22228 OF 2007
-------------------------------------------
Dated this the 19th day of July, 2007
JUDGMENT
Petitioner is stated to be working as High School
Assistant (Malayalam) in the school under the management of
respondent no.5 with effect from June 1, 2005 in a retirement
vacancy of Sri.K.Gopalan Nair who admittedly was working in
another school on “protection”. Grievance of the petitioner is
that her appointment is not being approved on the ground
that the manager was bound to fill up the retirement vacancy
of Gopalan Nair by appointing a protected teacher.
2. I do not propose to deal with the above contention at
this stage, in view of the limited prayer made by the learned
counsel for the petitioner at the Bar. He submits that
petitioner has preferred Ext.P8 revision petition against
Exts.P1 to P3 orders passed by the subordinate authorities.
The limited prayer is to issue a direction to respondent no.4 to
take a decision on Ext.P8 expeditiously.
W.P.(C)No.22228 OF 2007
:: 2 ::
3. Learned Government Pleader submits that if Ext.P8
has been preferred as contended by the petitioner,
appropriate decision thereon will be taken without any delay.
4. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.4 to consider
and pass orders on Ext.P8 strictly on its merit and in
accordance with law as expeditiously as possible, at any rate,
within 4 months from the date of receipt of a copy of this
judgment. Needless to mention that apart from the petitioner
and all others who are likely to be affected by any order that
may be passed by respondent no.4, shall be afforded sufficient
opportunity to be heard before any decision is taken in the
matter. Petitioner shall produce a copy of the writ petition
along with a certified copy of the judgment before respondent
no.4 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes