High Court Kerala High Court

U.Ansar vs The State Of Kerala on 6 October, 2009

Kerala High Court
U.Ansar vs The State Of Kerala on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27912 of 2009(H)


1. U.ANSAR, S/O. UMMER, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE ASSISTANT EDUCATIONAL OFFICER,

6. THE ASSISTANT EDUCATIONAL OFFICER,

7. THE GENERAL MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :06/10/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C). No.27912/2009-H
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 6th day of October, 2009

                              J U D G M E N T

The petitioner is working as L.G.Arabic Teacher in St.Raphel’s L.P.

School, Palarivattom. Aggrieved by the denial of approval of appointment,

he has filed Ext.P12 revision petition before the Government. The revision

is filed challenging Ext.P11 order passed by the District Educational

Officer.

2. Heard the learned counsel for the petitioner and the learned

Government Pleader. There will be a direction to the first respondent to

take a decision on Ext.P12 after hearing the petitioner and the seventh

respondent Manager within a period of four months from the date of receipt

of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms