High Court Kerala High Court

Mathew S.P vs The State Of Kerala on 1 March, 2007

Kerala High Court
Mathew S.P vs The State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6418 of 2007(L)


1. MATHEW S.P.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. REV. C.H.ALFRED,

                For Petitioner  :SRI.N.NANDAKUMARA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/03/2007

 O R D E R
                                  K.M.JOSEPH, J.

                    ------------------------------------------

                         W.P.(C).No.6418 OF 2007

                   --------------------------------------------

                      Dated this the 1st day of March, 2007



                                 JUDGMENT

By Ext.P1 order petitioner was appointed as U.P.S.A. Ext.P3

is the order of the DPI by which appointment of the fourth

respondent is seen approved from 08-06-2005 to 7-6-2008. No

decision has been taken regarding the approval of the appointment

of the petitioner.

2. The relief sought for in the writ petition is to direct the

third respondent to consider the approval of appointment of the

petitioner as U.P.S.A in the light of the decision of the Division

Bench of this court in Padmanabhan Nambiar v. Government of

Kerala (1997(2)KLT 725) and to pay arrears of salary.

3. I heard learned counsel for the petitioner,

Sri.Goplakrishnan Nair for respondent No.4 and learned

Government Pleader also. There is no dispute that Ext.P3 has been

WPC No.6418/07 2

set aside by the Government and the matter is no doubt challenged

by the fourth respondent in the writ petition filed here. Whatever

that be, the writ petition is disposed of directing the third

respondent to consider and take a decision on the question relating

to approval of the appointment of the petitioner on the basis of

Ext.P1 order of appointment in accordance with law after hearing

the petitioner, fourth respondent and Rev.R.Vijayakumar, who has

been approved as manager by the Government, within a period of

two months from the date of receipt of a copy of this judgment. It

is open to the petitioner to rely on the decision of this court in

1997(2)KLT 725 also.

K.M.JOSEPH

JUDGE

sv.

WPC No.6418/07 3