High Court Kerala High Court

Navaneetha V.P. vs The State Of Kerala Represented By … on 22 July, 2009

Kerala High Court
Navaneetha V.P. vs The State Of Kerala Represented By … on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20507 of 2009(G)


1. NAVANEETHA V.P., AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, PUZHATHI NORTH U.P.SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/07/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 20507 of 2009-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 22nd day of July, 2009.

                                 JUDGMENT

The petitioner was appointed as a part time Sanskrit Teacher which is

evidenced by Ext.P1. It is seen from Ext.P2 staff fixation order dated

10.7.1981 that a full time post of Sanskrit teacher existed in the school by

diversion of periods from Group ‘C’ subjects. At that point of time one

Smt,.P. Lalitha held the post of Sanskrit teacher. Ext.P2(a) is the staff

fixation order for the year 2007-2008. By the said order, the post was

reduced as a part time one. The petitioner is relying upon Ext.P3 by which

the Government has allowed diversion in respect of a part time post of

Sanskrit teacher.

2. Ext.P4 revision petition is now pending before the Government.

The petitioner seeks for a direction to the Government to dispose of Ext.P4

within a time frame. Therefore, there will be a direction to the first

respondent to dispose of Ext.P4 revision petition within a period of four

months from the date of receipt of a copy of this judgment, after hearing the

petitioner and the Manager.

The writ petition is disposed of as above.

(T.R. Ramachandran Nair, Judge.)

kav/