High Court Kerala High Court

Anoop K.K. vs State Of Kerala on 20 November, 2009

Kerala High Court
Anoop K.K. vs State Of Kerala on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32527 of 2009(I)


1. ANOOP K.K., S/O.RAMACHANDRAN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF VOCATIONAL HIGHER SECONDARY

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

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

 Dated :20/11/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.32527 of 2009-I
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
           Dated this the 20th day of November, 2009.

                                 JUDGMENT

The petitioner is a Vocational Teacher (MLT) who is now posted in

GVHSC (G), B.P. Angadi, Thirur, Malappuram District. He is the second

rank holder in B.Sc. (MLT) Degree examination held in December, 1999.

The petitioner is a native of Kannur District. Ext.P2 is the advice memo

issued by the Public Service Commission to the petitioner. Thereafter, he

was appointed as per Ext.P3. According to the petitioner, candidates who

are lower in the ranked list, have accommodated in their native districts and

even though there were six vacancies of MLT Teachers in Kannur District,

there were only three candidates advised who were born and brought up in

Kannur District. The petitioner has pointed out certain personal problems

which required his presence in his native place. Accordingly, he has sought

for a posting in Kannur District, as per Ext.P4 even prior to his

appointment. That was not considered. Recently, the petitioner has filed

Exts.P7 and P8 representations before the Director of Vocational Higher

Secondary Education, in the matter. The petitioner seeks for an expeditious

disposal of the representations, as according to him, there are existing

wpc 32527/2009 2

vacancies to which he could be given a posting.

2. Heard learned Govt. Pleader for the respondents. There will be a

direction to the second respondent to take a decision on Exts.P7 and P8 in

accordance with law, after hearing the petitioner, within a period of six

weeks from the date of receipt of a copy of this judgment.

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

(T.R. Ramachandran Nair, Judge.)

kav/