High Court Kerala High Court

V.F.Sheela vs The Director Of Public … on 25 March, 2008

Kerala High Court
V.F.Sheela vs The Director Of Public … on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9791 of 2008(N)


1. V.F.SHEELA, H.S.A. (SOCIAL SCIENCE),
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTION,
                       ...       Respondent

2. THE CORPORATE MANAGER,

3. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/03/2008

 O R D E R
                         S.SIRI JAGAN, J.
                      =======================
                       W.P.(C) No. 9791 of 2008(N)
                      =======================

                 Dated this the 25th day of March, 2008


                             JUDGMENT

The petitioner is aggrieved by seniority assigned to him in

the post of High School Assistant. Detailing his grievance,

petitioner has filed Ext.P14 revision petition before the 1st

respondent. Petitioner now seeks a direction to the 1st

respondent to consider and pass orders on Ext.P14 expeditiously.

2. I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and

pass appropriate orders on Ext.P14, after affording an

opportunity of being heard to the petitioner as well as those who

are likely to be affected by orders on Ext.P14, as expeditiously as

possible, at any rate, within three months, from the date of

receipt of a copy of this judgment.

S.SIRI JAGAN, JUDGE

jp