IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34157 of 2007(N)
1. RAJASREE.L.,D/O.K.P.MADHAVAN PILLAY
... Petitioner
Vs
1. THE DIRECTOR FOR HIGHER SECONDARY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION
3. THE DIRECTOR OF EDUCATION
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.N.SUBRAMANIAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.34157 of 2007
======================
Dated this the 20th day of November, 2007
JUDGMENT
The petitioner is a High School Teacher (Hindi), working in
Government High Schools. According to the petitioner she is
eligible for promotion as Government Higher Secondary School
Teacher (Hindi) in the 25% quota reserved for Government
school teachers. According to the petitioner there are vacancies
of Government Higher Secondary School Teacher (Hindi), in
schools near to her home town. However, the first respondent is
not considering the claim of the petitioner.
2. I have heard the learned Government Pleader also.
He would submit that the petitioner has to apply when
applications are called for for appointment of Higher Secondary
School Teachers. In the facts and circumstances of the case,
there would be direction to the first respondent to consider and
pass appropriate orders on Ext.P5 if the same has been received
and is pending as expeditiously as possible, at any rate, within
two months from the date of receipt of a copy of this judgment.
While doing so the 1st respondent shall consider whether there
W.P.(C).No.34157/2007
2
are vacancies and if there are, whether applications can be
invited for filling up the same.
The writ petition is disposed of accordingly.
S.SIRI JAGAN, JUDGE
dvs