High Court Kerala High Court

T.Anilkumar vs State Of Kerala on 15 March, 2010

Kerala High Court
T.Anilkumar vs State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8494 of 2010(J)


1. T.ANILKUMAR, UPSA (ON LWA)
                      ...  Petitioner

                        Vs



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

2. DISTRICT EDUCATION OFFICER,

3. THE MANAGER,

4. THE HEAD MASTER,

5. DILEEP KUMAR K

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/03/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 8494 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 15th day of March, 2010.

                            J U D G M E N T

The petitioner is a UPSA in an aided school, who was appointed

with effect from 7-6-2002 and his appointment was approved. The

petitioner availed of 5 years’ leave without allowances for accepting

employment abroad. But, since he lost his job abroad, he filed Exts.

P3, P3(a), P4 and P4(a) requests before the manager and headmaster

of the school to allow him to rejoin duty cancelling unavailed portion

of his leave. The petitioner alleges that his request is not being

considered to protect the employment of the 5th respondent, who

would be liable to be retrenched, if the petitioner is to be allowed to

join duty. Therefore, the petitioner submitted Ext. P5 petition before

the 2nd respondent for a direction to the manager to allow the

petitioner to join duty. That request is also not being considered. The

petitioner submits that if the petitioner is not allowed to join duty

before 31-3-2010, he is likely to loose his promotion on the ground

that as on the date of occurrence of vacancy, he was on leave without

allowances.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to pass orders on

Ext. P5 as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner and respondents 4 and 5.

The 2nd respondent shall try his best to dispose of Ext. P5 before 31-3-

2010, if possible.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.