IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33882 of 2008(H)
1. K.K.SUJITHA, D/O.K.K.KRISHNAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE MANAGER, A.U.P.SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 33882 OF 2008 (H)
====================
Dated this the 18th day of November, 2008
J U D G M E N T
Petitioner submits that being a Rule 51A claimant, she was
reappointed as an UPSA w.e.f. 2/6/08 in the school of which the 3rd
respondent is the Manager. However, Ext.P4 series of proposal made for
approval of her appointment made to the 2nd respondent is still pending
and that orders thereon have not been passed. It is with this grievance,
the writ petition is filed.
2. Having regard to the facts as stated above, I feel that at this
stage, the appropriate order to be passed is to direct the 2nd respondent to
take up, consider and pass orders on Ext.P4 series of proposals referred to
above.
Therefore, the writ petition is disposed of directing that the 2nd
respondent shall consider and pass orders on Ext.P4 series, with notice to
the petitioner and the 3rd respondent. This shall be done, as expeditiously
as possible, at any rate within 6 weeks of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
Rp