IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9574 of 2010(V)
1. BIJO THOMAS,AGED 39 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCTIONAL OFFICER,
4. THE MANAGER,MULAMANA HIGHER SECONDARY
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/03/2010
O R D E R
S.SIRI JAGAN, J.
---------------------------
W.P.(C). No.9574 OF 2010
--------------------------
Dated this the 22nd day of March, 2010
J U D G M E N T
The petitioner was appointed as High School Assistant
(Mathematics) in the fourth respondent’s school on 1.6.2009 against a
resignation vacancy. Prior to that appointment, petitioner had prior
approved service also. However, the petitioner’s appointment has not
been approved. In the above circumstances, the fourth respondent
Manager filed Ext.P2 appeal before the second respondent. The petitioner
seeks a direction to the second respondent to consider and pass orders
on Ext.P2 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 second respondent to consider and pass
orders on Ex.P2, as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment. after affording
an opportunity of being heard to the petitioner as well as the fourth
respondent. The petitioner shall forward a copy of this writ petition along
with a certified copy of the judgment to the second respondent for
compliance.
S.SIRI JAGAN, JUDGE
vps
Crl.M.C.No.
2
Crl.M.C.No.
3