High Court Kerala High Court

Renjini.S vs The District Educational Officer on 24 November, 2008

Kerala High Court
Renjini.S vs The District Educational Officer on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34482 of 2008(E)


1. RENJINI.S, UPSA
                      ...  Petitioner

                        Vs



1. THE DISTRICT EDUCATIONAL OFFICER
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/11/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.34482/2008
     -----------------------------------------------------------
           Dated this the 24th day of November, 2008


                            JUDGMENT

Petitioner is an UPSA appointed in the school, of which

the 2nd respondent is the Manager. In this writ petition it is

complained that following Ext.P1, the order of appointment

issued by the Manager, proposal for the approval of the

appointment of the petitioner has been submitted to the

first respondent. It is contended that, despite the lapse of

time, orders have not been passed by the first respondent

on the proposal seeking approval of her appointment. It is

with that grievance the writ petition is filed.

2. Having regard to the facts as above, the appropriate

order to be passed at this stage is to direct the first

respondent to consider and pass orders on the proposal

made by the 2nd respondent seeking approval of the

2

appointment of the petitioner.

Accordingly, the writ petition is disposed of directing

that, if a proposal seeking approval of the appointment of

the petitioner has been received from the second

respondent and the same is pending, the first respondent

shall consider and pass orders on the same, as expeditiously

as possible and at any rate within 6 weeks from the date of

production of a copy of the judgment along with a copy of

the writ petition.

Petitioner shall produce a a copy of the judgment along

with a copy of the writ petition before the first respondent

for compliance.

ANTONY DOMINIC
JUDGE

vi.

3