High Court Kerala High Court

N.Sreeja vs District Educational Officer on 11 July, 2008

Kerala High Court
N.Sreeja vs District Educational Officer on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20976 of 2008(V)


1. N.SREEJA, FULL TIME MENIAL
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATIONAL OFFICER
                       ...       Respondent

2. DEPUTY DIRECTOR  OF EDUCATION

3. DIRECOTR OF PUBLIC INSTRUCTIONS

4. STATE OF KERALA

5. MANAGER, ADMINISTRATOR

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/07/2008

 O R D E R
                                      K.T. SANKARAN, J.
                 ............................................................................
                              W.P.(C) No. 20976 OF 2008
                 ............................................................................
                                Dated this the 11th July, 2008



                                        J U D G M E N T

In the manner in which I propose to dispose of the Writ Petition, I do not think it

is necessary to issue notice to the fifth respondent. Learned Government Pleader

takes notice for respondent Nos. 1 to 4.

2. The petitioner was appointed as a Full-time Menial in the Sree Krishna

Higher Secondary School, Guruvayur as per Ext. P1 order dated 01.10.2005 for the

period from 01.10.2005 to 31.10.2006. The Assistant Educational Officer did not

approve the appointment. On appeal by the Manager, the Deputy Director of Education,

Thrissur passed Ext. P2 order dated 30.11.2007 rejecting the appeal. The Director of

Public Instruction, as per Ext. P3 order dated 08.05.2008 confirmed the order of the

Deputy Director of Education. The Manager has filed Ext. P4 revision dated 28.05.2008

before the fourth respondent. It is stated that Ext. P4 is pending disposal.

3. The only prayer made in the Writ Petition is to issue a direction to the fourth

respondent to dispose of Ext. P4 revision within a time limit. Learned Government

Pleader submitted that Ext. P4 revision will be disposed of expeditiously.

Accordingly, the Writ Petition is disposed of in the following manner:

i) The fourth respondent is directed to consider and pass orders on Ext. P4

revision as expeditiously as possible and at any rate within a period of two months, after

affording an opportunity of being heard to the petitioner, the fifth respondent-Manager

and any other affected party.

W.P.(C) No. 20976 OF 2008

2

ii) The petitioner shall produce a certified copy of the judgment and a copy of

the Writ Petition before the fourth respondent.

iii) Since the Writ Petition is being disposed of without issuing notice to the fifth

respondent, the petitioner shall send a copy of the judgment to the fifth respondent by

registered post and shall produce proof of the same before the fourth respondent

without delay.

K.T. SANKARAN,
JUDGE.

lk