IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6921 of 2010(M)
1. N.PARVATHY, HIGH SCHOOL ASSISTANT
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MNAGER, S.S.M.V.H.S. SCHOOL,
5. SRI. RAYMOND, HIGH SCHOOL ASSISTANT,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 6921 of 2010
==================
Dated this the 4th day of March, 2010
J U D G M E N T
The petitioner is a teacher in an aided school, who was
appointed from 1.6.1998. That appointment is not being approved on
the ground that the claim of the 5th respondent has been overlooked.
According to the petitioner, the 5th respondent is not entitled to be
appointed on 1.6.1998, since he was unauthorizedly absent and was
not in possession of his B.Ed. certificate. In the above circumstances,
the petitioner has filed Ext.P4 revision petition before the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext.P4 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, this writ
petition is disposed of with a direction to the 1st respondent to consider
and pass orders on Ext.P4 as expeditiously as possible, at any rate,
within three months from the date of receipt of a certified copy of this
judgment after affording an opportunity of being heard to the
petitioner, the manager and the 5th respondent. The petitioner shall
forward a copy of the writ petition along with a certified copy of this
judgment to the 1st respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2