IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17952 of 2009(L)
1. A.HAMEED, MANICKAMCHERRY P.O.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTION,
3. MANAGER, CHILAVATTOM L.P.SCHOOL,
4. A.E.O., THODANNUR,
5. M.SOUDHA, D/O.POYIL MOHMOOD,
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/10/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 17952 of 2009-L
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of October, 2009.
JUDGMENT
The petitioner had worked in the third respondent’s school from
27.10.1986 to 30.9.1991 as Arabic Teacher in a leave vacancy. The 5th
respondent was appointed in a fresh vacancy, allegedly in violation of the
claim of the petitioner under Rule 51-A of Chapter XIV-A K.E.R.
Aggrieved by the steps taken to approve the appointment of the fifth
respondent, the petitioner filed Ext.P1 revision petition before the Director
of Public Instruction.
2. Ext.P7 is the order passed by the Director of Public Instruction in
the matter. As per the said order, the revision petition filed by the petitioner
stands rejected. Thereafter, the petitioner has filed Ext.P8 revision before
the first respondent. It is prayed that Ext.P8 may be directed to be disposed
of within a time limit. Ext.P8 is dated 16.10.2009.
3. There will be a direction to the first respondent to take a decision
on Ext.P8 after hearing the petitioner, the manager and other affected
parties, if any, within a period of three months from the date of receipt of a
copy of this judgment. It will be open to the petitioner to move the stay
wpc 17952/2009 2
petition in the meanwhile, if so advised.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/