High Court Kerala High Court

Yakoob.K vs The State Of Kerala on 15 February, 2010

Kerala High Court
Yakoob.K vs The State Of Kerala on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4761 of 2010(U)


1. YAKOOB.K, S/O.MOIDU, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGAR,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/02/2010

 O R D E R
                                S.SIRI JAGAN, J.
                          ==================
                           W.P.(C).No. 4761 of 2010
                          ==================
                   Dated this the 15th day of February, 2010
                                J U D G M E N T

The petitioner was appointed as a full time Urdu teacher in the 5th

respondent’s school on 25.6.2007 in a retirement vacancy. But the 3rd

respondent approved the appointment of the petitioner only as a part time

Urdu teacher. The petitioner would contend that the petitioner is entitled to

full time benefit, since, as per the Government orders on the subject, Group

C periods can be diverted for that purpose. Seeking this relief, the petitioner

has filed Ext.P6 revision petition before the 2nd respondent. The petitioner

seeks a direction to the 2nd respondent to consider and pass orders on Ext.P6

expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 2nd respondent to consider and pass orders on

Ext.P6 as expeditiously as possible, at any rate, within two months from the

date of receipt of a certified copy of this judgment, after affording an

opportunity of being heard to the petitioner as well as the 5th respondent. The

petitioner shall forward a copy of the writ petition along with a certified copy

of this judgment to the 2nd respondent for compliance.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

          ///True copy///




                                 P.A. to Judge