Kerala High Court
G.Alexander vs State Of Kerala on 18 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25555 of 2009(L)
1. G.ALEXANDER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR (EDUCATION),
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE M.M.C. CORPORATE MANAGEMENT,
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/09/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 25555 OF 2009 (L)
=====================
Dated this the 18th day of September, 2009
J U D G M E N T
Petitioner is a peon in an Aided School. His grievance is that
his appointment has not been approved. He has taken up the
matter with various authorities and presently the matter is
pending before the 1st respondent as per Ext.P5. In this writ
petition what he seeks is a direction for its consideration.
Having regard to the limited nature of the relief that is
sought for, I dispose of this writ petition directing the 1st
respondent to consider Ext.P5 with notice to the petitioner and
other affected parties, as expeditiously as possible, at any rate
within three months of production of a copy of this judgment
along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp