IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14598 of 2010(Y)
1. REV.FR.VARKEY.A.V,PRINCIPAL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE REGIONAL DEPUTY DIRECTOR,
For Petitioner :SRI.V.M.KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :11/05/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 14598 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of May, 2010
J U D G M E N T
This writ petition has been filed on being aggrieved by
the non-sanctioning of the staff fixation proposal made as per
Ext.P4 for the period 2008-09. Ext.P4 proposal was submitted as
early as in November, 2008 and till date no orders have been
passed thereon, it is submitted.
2. Ext.P4 was, in fact, submitted before the 3rd respondent
and the same was subsequently forwarded to the second
respondent. The second respondent is the authority competent to
look into the proposal made as per Ext.P4. It is evident from
Ext.P2 judgment that, earlier, based on directions from this court
similar grievances of the petitioner were looked into by the second
respondent and appropriate orders were passed thereon. In the
circumstances, without making any observation as to the merits of
the contentions, this writ petition is disposed of with a direction to
the second respondent to consider and pass orders on Ext.P4 staff
fixation proposal, expeditiously, at any rate, within a period of one
month from the date of receipt of copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
jma