IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36543 of 2007(A)
1. K.P.UNNI, TEACHER EDUCATOR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/12/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 36543 of 2007(A)
=======================
Dated this the 11th day of December, 2007
JUDGMENT
The petitioner claims fixation of pay taking into account his
provisional service as Attender. The request was turned down by
Exts.P2 and P3. Against the same, petitioner has filed Ext.P4
revision before the 2nd respondent. The petitioner seeks
expeditious disposal of Ext.P4.
2. I have heard the learned Government Pleader
also. In the facts and circumstances, there would be a direction
to the 2nd respondent to consider and pass appropriate orders on
Ext.P4 revision petition, as expeditiously as possible, at any rate
within two months from the date of receipt of a copy of
judgment.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp