High Court Kerala High Court

K.V.Abdul Nazar vs The State Of Kerala on 7 July, 2010

Kerala High Court
K.V.Abdul Nazar vs The State Of Kerala on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20832 of 2010(D)


1. K.V.ABDUL NAZAR, U.P.S.A,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :07/07/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                          ---------------------------
                      W.P.(C) No. 20832 OF 2010
                          --------------------------
                  Dated this the 7th day of July, 2010

                           J U D G M E N T

The petitioner is working as UPSA in School in Govt.

U.P.School, Sugandagiri in Wynad District. Pursuant to his

appointment, he joined duty in the said post on 19.1.2007. Prior to

his entry in the said service, he had worked as a UPSA in an aided

school from 5.11.1997 to 18.1.2007. The grievance of the

petitioner is that his previous aided school service was not taken

into account for the purpose of deciding his eligibility to get the first

higher grade on completion of eight years of service. According to

the petitioner, he satisfies all the conditions prescribed by the

Government in G.O.(Ms) No.463/68/G.Edn dated 26.10.1968. The

claim of the petitioner for the first higher grade reckoning his

previous aided school service was rejected by the third respondent

as per Ext.P3. Feeling aggrieved by Ext.P3, the petitioner has

preferred Ext.P6 appeal before the second respondent. Ext.P6 is

dated 17.4.2010 and it is still pending before the second

respondent. It is in the said circumstances that this writ petition has

been filed by the petitioner.

WPC No.20832/2010
2

2. The petitioner has already approached the second

respondent through Ext.P6 appeal on being aggrieved by Ext.P3 and

the same is now pending before the second respondent. Therefore,

this writ petition is disposed of with a direction to the second

respondent to consider and pass orders on Ext.P6 appeal

expeditiously, at any rate, within a period of two months from the date

of receipt of a copy of this judgment. The petitioner will also be at

liberty to file a supplementary petition pointing out the relevant

Government Orders along with a copy of this judgment.

C.T.RAVIKUMAR
(JUDGE)
vps

WPC No.20832/2010
3

WPC No.20832/2010
4