IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18658 of 2010(F)
1. M. RAJESH, L.G HINDI TEACHER,
... Petitioner
2. K.S. SUMESH, PEON, C.A HIGH SCHOOL,
3. SAJEESH BABU, FULL TIME MENIAL,
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTICT EDUCATIONAL OFFICER,
5. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/07/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------
W.P.(C) No. 18658 OF 2010
--------------------------
Dated this the 9th day of July, 2010
J U D G M E N T
The first petitioner while working as Peon in the fifth
respondent’s school, got promotion to the post of LG Hindi Teacher
on 4.6.2007. The said appointment was against a retirement
vacancy. Consequent to the said order of promotion, the second
petitioner, who was then working as Full-time Menial, was promoted
as Peon and in the resultant vacancy, the third petitioner was
appointed as Full-time Menial. However, as per Ext.P2, the second
respondent declined to approve the appointment of the first
petitioner and that resulted in reversion of the second petitioner and
termination of the third petitioner from service. Aggrieved by Ext.P2
order, the petitioners took up the issue in revision before the
Government as per Ext.P3. Admittedly, a hearing was conducted
on Ext.P3 as early as on 27.5.2009. The grievance of the
petitioners is that so far no communication has been given to them
regarding the outcome of the said hearing. In short, the petitioners
are aggrieved by the inordinate delay in the matter of disposal of
Ext.P3.
WPC No.18658/2010
2
In the light of the fact that the first respondent has already
conducted a hearing on Ext.P3 as early as on 27.5.2009, this writ
petition is disposed of with a direction to the first respondent to pass
orders on Ext.P3 expeditiously, at any rate, within a period of six
weeks from the date of receipt of a copy of this judgment in case a
decision has not already been passed on Ext.P3. In case an order
has already been passed, a copy of the same shall be communicated
forthwith to the petitioners.
C.T.RAVIKUMAR
(JUDGE)
vps
WPC No.18658/2010
3
WPC No.18658/2010
4