IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1175 of 2010(V)
1. RAVINDRAN A.K., S/O.KUNHAMBU PODUVAL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION
3. THE REGIONAL DEPUTY DIRECTOR OF
4. THE MANAGER, DURGA HIGHER SECONDARY
For Petitioner :SRI.MAHESH V RAMAKRISHNAN
For Respondent :SMT.T.K.SREEKALA
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :24/06/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 1175 of 2010 V
```````````````````````````````````````````````````````
Dated this the 24th day of June, 2010
J U D G M E N T
The petitioner was appointed as a Peon in the fourth
respondent’s school. Thereafter, the fourth respondent appointed
the petitioner to a regular vacancy of Laboratory Assistant
consequent to the retirement of one Sri.P.Balakrishnan on 31-12-
2007. However, as per Ext.P3 order, the third respondent
declined to approve the said appointment on the ground that three
Laboratory Assistants are working against two sanctioned posts.
The contention of the petitioner is that in 1991 itself, four posts of
Laboratory Assistants were sanctioned to the school and the said
sanctioned posts were not subsequently reduced or abolished.
Therefore, Exts.P8 and P9 Government Orders are not applicable.
Raising all such contentions, the petitioner has approached the
first respondent through Ext.P11 representation, which is now
pending before the first respondent.
In these circumstances, without making any observation as
to the merits of the contentions raised in this writ petition, it is
WPC.1175/2010
: 2 :
disposed of with a direction to the first respondent to consider and
pass orders on Ext.P11 representation, expeditiously, at any rate,
within a period of two months from the date of receipt of a copy of
this judgment.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. To Judge