IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 890 of 2011(I)
1. V.G.VALSALA,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION
3. THE DISTRICT EDUCATIONAL OFFICER
4. THE MANAGER
For Petitioner :SRI.T.V.VIJAYARAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/01/2011
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------
W.P.(C).No. 890 of 2010
---------------------------------
Dated this the 11th day of January, 2011
JUDGMENT
Petitioner is working as High School Assistant(English). It
is a case where the petitioner was appointed as a High School
Assistant(English) on 07.07.2009. The vacancy was occurred on
relieving of K.A. Chithralekha to join Government Service.
Exts.P2 and P2(a) are the copies of the appointment order of the
petitioner and proforma to appoint the petitioner. The approval of
the same was rejected by the District Educational Officer by
Ext.P3 order, which was challenged before the Deputy Director of
Education. Ext.P4 appeal was dismissed.
2. Revision petition is filed by the petitioner challenging the
orders declining approval.
3. Heard the learned counsel for petitioner and the learned
Government Pleader. Learned counsel for the petitioner for a
direction to take a decision on Ext.P5 within a time frame. There
will be a direction to the first respondent to consider Ext.P5, after
hearing the petitioner and the manager within a period of six
W.P.(C).No. 890 of 2010 2
weeks from the date of receipt of a copy of this judgment. The
petitioner will produce a copy the Writ Petition along with a copy
of this judgment for compliance.
This Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR, JUDGE.
ln