High Court Kerala High Court

A.Hameed vs State Of Kerala on 27 October, 2009

Kerala High Court
A.Hameed vs State Of Kerala on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17952 of 2009(L)


1. A.HAMEED, MANICKAMCHERRY P.O.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. MANAGER, CHILAVATTOM L.P.SCHOOL,

4. A.E.O., THODANNUR,

5. M.SOUDHA, D/O.POYIL MOHMOOD,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/10/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 17952 of 2009-L
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 27th day of October, 2009.

                                 JUDGMENT

The petitioner had worked in the third respondent’s school from

27.10.1986 to 30.9.1991 as Arabic Teacher in a leave vacancy. The 5th

respondent was appointed in a fresh vacancy, allegedly in violation of the

claim of the petitioner under Rule 51-A of Chapter XIV-A K.E.R.

Aggrieved by the steps taken to approve the appointment of the fifth

respondent, the petitioner filed Ext.P1 revision petition before the Director

of Public Instruction.

2. Ext.P7 is the order passed by the Director of Public Instruction in

the matter. As per the said order, the revision petition filed by the petitioner

stands rejected. Thereafter, the petitioner has filed Ext.P8 revision before

the first respondent. It is prayed that Ext.P8 may be directed to be disposed

of within a time limit. Ext.P8 is dated 16.10.2009.

3. There will be a direction to the first respondent to take a decision

on Ext.P8 after hearing the petitioner, the manager and other affected

parties, if any, within a period of three months from the date of receipt of a

copy of this judgment. It will be open to the petitioner to move the stay

wpc 17952/2009 2

petition in the meanwhile, if so advised.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/