High Court Kerala High Court

V.K.Stella vs The State Of Kerala Represented By … on 28 November, 2008

Kerala High Court
V.K.Stella vs The State Of Kerala Represented By … on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35190 of 2008(L)


1. V.K.STELLA, W/O.JACOB, AGED 35 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 DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, HIGH SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2008

 O R D E R
                   ANTONY DOMINIC, J.
                  --------------------------
             W.P.(C) No.35190 OF 2008 (L)
             -------------------------------------


       Dated this the 28th day of November 2008


                      J U D G M E N T

The petitioner submits that she was appointed as

UPSA against an anticipated vacancy with effect from

07/07/2006. However, due to the ban imposed, post was

not sanctioned. Consequently approval was also rejected.

Appeal filed also met with rejection by the order of the

Deputy Director. Thereupon, the petitioner filed Ext.P6

revision before the 1st respondent and in this writ petition

what is sought for is an order for the expeditious disposal of

Ext.P6.

2. If as stated by the petitioner, Ext.P6 revision filed

under Rule 92 of Chapter XIV-A, K.E.R. has been received

by the 1st respondent, necessarily it should be disposed of

with notice to all concerned. Now, that the petitioner’s

complaint is that there is delay in the disposal of Ext.P6, I

W.P.(C) No.35190/2008
-2-

direct the 1st respondent to dispose of Ext.P6 with notice to

the petitioner and the 5th respondent, as expeditiously as

possible, at any rate, within three months of production of a

copy of this judgment. The petitioner will produce a copy of

this judgment, along with a copy of this writ petition before

the 1st respondent for compliance.

(ANTONY DOMINIC, JUDGE)
jg