IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10178 of 2009(N)
1. RAJEESH P.K., AGED 26 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER, RAJAS A.U.P.SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/06/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.10178/2009-N
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 15th day of June, 2009
J U D G M E N T
The petitioner herein was appointed as a part time Urdu Teacher with
effect from 02/06/2004. The vacancy arose due to the retirement of one
Sri.K.V.Damodaran, full time Urdu Teacher, on 30/06/2004. It appears that
the Manager appointed him only as a part time Urdu Teacher and that was
approved by the Assistant Educational Officer only on 14.07.2004. Again
the Manager submitted corrected proceedings before the Assistant
Educational Officer as per Ext.P3 appointing the petitioner as full time Urdu
Teacher with effect from 05/06/2006 and sought approval. The stand taken
by the Assistant Educational Officer is that in the light of the ban order
issued by the Government, full time post cannot be sanctioned.
2. The main prayer in the writ petition is for a direction to the first
respondent to consider and pass orders on Ext.P8 revision before the
Government after hearing the petitioner. Along with I.A.No.6789/2009, the
petitioner has produced Ext.P12 revision petition dated 31/03/2009, filed
before the Director of Public Instructions. A direction is sought for to pass
urgent orders on the same, as otherwise, the delay will cause prejudice to
W.P.(C). No.10178/2009
-:2:-
the petitioner. Hence, there will be a direction to the second respondent to
take a decision on Ext.P12 after hearing the petitioner and other necessary
parties, namely, the Manager within a period of two months from the date of
receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms