IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33573 of 2009(N)
1. SHUBHA V., AGED 31 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION
3. THE DEPUTY DIRECTOR OF EDUCATION
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER, RAJA'S A.U.P.SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/12/2009
O R D E R
T.R RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.33573 of 2009
--------------------------
Dated this the 7th December,2009
J U D G M E N T
The petitioner herein was appointed as Part-time
Hindi Teacher by the 5th respondent from 6.6.2007
against the promotion vacancy of Sri.A.Satheesan as per
Ext.P1 order. Bu the approval of the said appointment
was declined as per Ext.P2 on the ground that protected
hands are available. The contention raised by the
petitioner is that there was no list of Junior Hindi (Part-
time) Protected Teachers available at that point of time.
Ext.P2 communication is relied upon in this regard. Even
though an appeal was filed before the Director of Public
Instruction, that was rejected by Ext.P3.
2. Later, when a vacancy of Upper Primary School
Assistant arose in the school, the Manager appointed a
Protected Teacher namely Sri.P.V Pradeepan as per Ext.P4
order. The petitioner has thereafter filed Ext.P5 revision
petition before the Government and accordingly seeks for
a direction to the Government to take a decision on Ext.P5
within a time frame. Reliance is placed on Ext.P6 judgment
W.P ( C) No.33573 of 2009
2
of this Court in W.P (C) No.4623 of 2009 in support of her
pleas.
3. Heard the learned Government Pleader for
respondents 1 to 4, also.
3. There will be a direction to the 1st respondent to
take a decision on Ext.P5, after hearing the petitioner and
the 5th respondent, within a period of four months from
the date of receipt of a copy of this judgment.
Petitioner will produce a copy of the writ petition
along with copy of this judgment before the 1st respondent,
for compliance.
Writ petition is disposed of as above.
T.R RAMACHANDRAN NAIR,
JUDGE
ma
W.P ( C) No.33573 of 2009
3
W.P ( C) No.33573 of 2009
4