High Court Kerala High Court

Preetha G.Kurup vs Director Of Public Instruction on 19 September, 2007

Kerala High Court
Preetha G.Kurup vs Director Of Public Instruction on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27876 of 2007(R)


1. PREETHA G.KURUP, W/O RAJESH S.,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PUBLIC INSTRUCTION,
                       ...       Respondent

2. DEPUTY DIRECTOR(EDUCATION), OFFICE OF

3. DISTRICT EDUCATIONAL OFFICER,

4. CORPORATE MANAGER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/09/2007

 O R D E R
                         S.SIRI JAGAN,J
                  ================
                   W.P.(C).No.27876 of 2007
              ======================
           Dated this the 19th day of September 2007


                           JUDGMENT

The petitioner is aggrieved by the delay in passing orders

regarding approval of appointment order issued to her by the

Manager of the school for the period from 15.7.2005 to 5.9.2006

and also the delay in disposing of application for condonation of

delay in submitting appointment orders for the period from

6.9.2006 to 5.9.2010 for approval. Regarding approval for the

period from 15.7.2005 to 5.9.2006, Exts.P3 and P8 are pending

before the third respondent. Regarding condonation of delay in

submitting appointment orders for approval for the period from

6.9.2006 to 5.9.2010, the application of the manager is pending

before the second respondent. The petitioner seeks a direction

to the respective respondent to dispose of the matters pending

before him as above.

2. I have heard the learned Government Pleader also.

After hearing both sides, I direct the third respondent to pass

final orders on the approval of petitioner’s appointment for the

period from 15.7.2005 to 5.9.2006 as evidenced by Exts.P3 and

W.P.(C).No.27876/2007

:2:

P8 as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment. Likewise, the

second respondent shall pass orders on Exts.P6 and P7 as

expeditiously as possible, at any rate, within one month from the

date of receipt of a copy of this judgment. While doing so the

respondent 2 and 3 shall afford an opportunity of being heard to

the petitioner as well as the manager.

The writ petition is disposed of accordingly.

S.SIRI JAGAN, JUDGE
dvs