IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8923 of 2009(I)
1. BIJOY.A.J., AGED 24 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER, J.M.U.P.SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.8923/2009-I
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of March, 2009
J U D G M E N T
The petitioner seeks for a direction to dispose of Ext.P5 revision by
the first respondent Government.
2. The bare facts necessary for the disposal of the writ petition are
the following:- He was appointed as full time Physical Education Teacher
against the retirement vacancy of Smt.K.S.Kamalam with effect from
02/06/2008 as per Ext.P1 order. Taking the view that the post of Physical
Education Teacher is abolished, the Assistant Educational Officer did not
sanction the post in the Staff Fixation Order 2008-2009 which is produced
as Ext.P2. Against the same, the Manager preferred appeal before the
District Educational Officer and Deputy Director of Education. The same is
produced as Exts.P3 and P4. By Ext.P4(a), the Deputy Director of
Education rejected the same. Presently, Ext.P5 is pending before the
Government which has been submitted through proper channel. Petitioner
is relying upon Ext.P6 judgment, to support his claim. The first respondent
will, therefore, consider and pass orders on Ext.P5 after hearing the
W.P.(C) No.8923/2009
-:2:-
petitioner and the Manager within a period of three months from the date of
receipt of the copy of this judgment.
This writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms