IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 283 of 2011(I)
1. ARUN BABU M.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,
5. SRI.P.U.BIJU,
For Petitioner :SRI.K.E.HAMZA
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/01/2011
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.283/2011-I
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 5th day of January, 2011
J U D G M E N T
The petitioner herein was initially appointed as
U.P.S.A under the fourth respondent from 19/07/1999 and
was later promoted as H.S.A (Maths) against a leave
vacancy from 05/06/2004.
2. It is the case of the petitioner that when a
regular vacancy of H.S.A (Maths) arose on 16/02/2008,
instead of accommodating the petitioner, the fifth
respondent H.S.A. (S.S) has been adjusted against it.
It is contended that the petitioner ought to have been
accommodated against the regular vacancy in the light
of the principles stated by this Court in various
decisions.
3. The petitioner has already approached the
Government by filing Ext.P13 revision petition under
Rule 92 of Chapter XIVA K.E.R. It is prayed that the
Government may be directed to take a decision on
Ext.P13. The writ petition is hence disposed of
directing the first respondent to take a decision on
Ext.P13 revision petition after hearing the petitioner,
W.P.(C). No.283/2011
-:2:-
Manager and the fifth respondent and any other person
likely to be affected by the decision within a period
of three months from the date of receipt of a copy of
this Judgment. The petitioner will produce a copy of
the writ petition along with a copy of the Judgment
before the first respondent for compliance. No costs.
(T.R. Ramachandran Nair, Judge.)
ms