High Court Kerala High Court

S.Sreeja vs State Of Kerala Represented By The on 1 January, 2010

Kerala High Court
S.Sreeja vs State Of Kerala Represented By The on 1 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37859 of 2009(B)


1. S.SREEJA, W/O.RAJAGOPALAN.K.,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE MANAGER, NAROKAVU HIGH SCHOOL,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/01/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J.
                =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                       W.P.(C) No. 37859 of 2009
                =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  Dated this the 1st day of January, 2010

                               JUDGMENT

Petitioner is working as H.S.A. (Malayalam) in the 3rd respondent

school from 9-1-2007 in a leave vacancy. The 3rd respondent Manager of the

school had filed necessary proceedings for approval of the appointment

from 9-1-2007, but the concerned District Educational Officer rejected the

same, which hence was subjected to challenge by the 3rd respondent, by

filing an appeal before the Deputy Director of Education, Malappuram,

though did not turn to be fruitful. Met with the said circumstances, the 3rd

respondent preferred a revision petition before the 2nd respondent and after

considering the facts and figures, the revision petition was allowed in part,

as per Ext.P1 order, whereby the appointment of the petitioner was

approved with effect from 2-6-2008 to 13-3-2012. Aggrieved by the said

order, to the extent approval has been rejected with effect from 9-1-2007,

the petitioner has preferred Ext.P2 revision petition before the 1st

respondent. It is stated that the revision petition is numbered as file

6263/E1/09/G.Edn. The prayer is only to direct the 1st respondent to

consider and pass appropriate orders on Ext.P2 within a reasonable time.

W.P.(C) No. 37859/09 2

2. Heard the learned Government Pleader appearing for the

respondents as well.

3. After considering the facts and circumstances of the case, the 1st

respondent is directed to consider and pass appropriate orders on Ext.P2

revision petition, in accordance with law, of course after giving an

opportunity of being heard to the petitioner, as expeditiously as possible, at

any rate within two months from the date of receipt of copy of this

judgment.

Writ petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE.

mn