High Court Kerala High Court

Jaffar Chungath vs The State Of Kerala on 27 July, 2007

Kerala High Court
Jaffar Chungath vs The State Of Kerala on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23080 of 2007(V)


1. JAFFAR CHUNGATH, S/O.MUHAMMED @ BAPPU,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER, M.O.U.P.SCHOOL, MUNDA,

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/07/2007

 O R D E R
                               A.K. BASHEER, J.
                              --------------------------
                        W.P.(C). NO. 23080 OF 2007
                                ---------------------
                    Dated this the 27th day of July, 2007
                               J U D G M E N T

Grievance of the petitioner, who is working as an Upper Primary

School Assistant, is that approval of his appointment is being denied

without any valid or justifiable reasons.

2. It is submitted on behalf of the petitioner that the managerof the

school has preferred Ext.P4 revision petition against Ext.P3 order passed

by respondent No.2 in appeal. Ext.P4 was preferred in February 2005 and

so far no orders have been passed on Ext.P4. Petitioner has preferred

Ext.P5 revision petition before respondent No.1, against the order of

respondent No.2. The limited prayer is to issue a direction to respondent

No.1 to take a decision on Exts.P4 & P5 expeditiously.

In the above facts and circumstances, the writ petition is disposed of

with a direction to respondent No.1 to consider and pass orders on Exts.

P4 and P5 strictly on their merit and in accordance with law, as

expeditiously as possible, at any rate, within four months from the date of

receipt of a copy of this judgment. Needless to mention, petitioner and the

Manager shall be afforded sufficient opportunity to be heard before any

decision is taken in the matter. Petitioner shall produce a certified copy of

the judgment along with a copy of the writ petition before respondent No.1

for compliance.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007