High Court Kerala High Court

Sajith N.L vs State Of Kerala Represented By The on 7 November, 2008

Kerala High Court
Sajith N.L vs State Of Kerala Represented By The on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32715 of 2008(T)


1. SAJITH N.L.,
                      ...  Petitioner
2. SUDHEER S.,
3. SUNILKUMAR S., HSST (SOCIOLOGY),
4. SABU GEORGE, HSST (ENGLISH),
5. SITHARA K.M., HSST (GEOGRAPHY),
6. PRAMEELA P.P., HSST (CHEMISTRY),
7. DOLLY K., HSST (PHYSICS),
8. DR.N.KALA, HSST (GEOGRAPHY),
9. REKHA A., HSST (ENGLISH),
10. PRAMOD S., HSST (SOCIOLOGY),
11. AJITH KUMAR V., HSST (COMMERCE),
12. ALEXANDER K., HSST (POLITICAL SCIENCE),
13. ANIL GOMEZ, HSST (COMMERCE),
14. SHYNI P.S., HSST (CHEMISTRY),
15. JAYASREE K./B., HSST (SOCIOLOGY),
16. NISHA V.S, HSST (CHEMISTRY),
17. BIJU JOHN,HSST (CHEMISTRY),
18. SIRAJI S., HSST (ENGLISH),
19. SALEEM PAUL, HSST, (MATHS),
20. PRASEETHA K., HSST (PHYSICS),
21. VIDYA K., HSST (PHYSICS),
22. MARIYA RESHMI ANTONY, HSST (ENGLISH),
23. ASSA LETHA G., HSST (HINDI),
24. RAJESH D., HSST (PHYSICS),
25. SIDDIQUE.S, HSST (CHEMISTRY),
26. DR.Y.MARYDAS, HSST (POLITICS),
27. PRASAD C.J., HSST (COMMERCE),
28. SATHYAN.M., HSST (ECONOMICS),
29. BIJUMON GEORGE, HSST (MATHS),
30. SUNILKUMAR D., HSST (ECONOMICS),
31. LALSON MATHEW, HSST (COMMERCE),
32. BIJU KOSHY ABRAHAM, HSST (C0MMERCE),
33. PRINCE J ANTONY, HSST (COMMERCE),
34. SHARON RACHEL, HSST (ENGLISH),
35. KOSHY ABRAHAM, HSST (PHYSICS),
36. ANNAMMA THOAMS, HSST (COMMERCE),
37. NAJUMA MATHAR V.M., HSST (CHIMESTRY),
38. SUNITHA S.S, HSST (PHYSICS),
39. ANITHA H.R., HSST (HINDI),
40. BINDHU K.S., HSST (CHEMISTRY),
41. LEENA K.S,HSST (MATHS),
42. ASHA VENUGOPAL, HSST (ENGLISH),
43. GIRISH P.R., HSST (ECONOMICS),
44. PRADEEP CHANDRAN B., HSST (PHYSICS),
45. MARTIN CHACKO, HSST (ECONOMICS),
46. SREELAL SREENIVASAN, HSST,
47. JOSEPH GEORGE, HSST, (ENGLISH),
48. JOSEPH V.J., HSSTG, (POLITICAL SCIENCE),

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIREOCTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/11/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.32715/2008
     -----------------------------------------------------------
           Dated this the 6th day of November, 2008


                            JUDGMENT

Exts.P1 to P47 are the orders appointing the petitioners

as HSSTs in the Government Higher Secondary Schools.

Petitioners submit that prior to their appointment as HSSTs,

they had service in aided schools and relying on Exts.P48

and P49 Govt. orders, it is contended that, for conferring

higher grade, prior service in the aided school is liable to

be reckoned. With that request they have moved the first

respondent by filing Ext.P50 representation and in this writ

petition the main complaint is that there is delay in

considering and passing orders on Ext.P50. Petitioner

therefore seek a direction to the first respondent to dispose

of Ext.P50 on an expeditious basis.

2

Having regard to the limited nature of the relief that is

sought for, I direct that the first respondent shall dispose of

Ext.P50, as expeditiously as possible and at any rate within

3 weeks from the date of production of a coy of the

judgment. It is directed that one of the petitioners be heard

before final orders are passed.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

3