IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1758 of 2010(T)
1. BABURAJ.T.,
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATION OFFICER,
5. THE HEAD MASTER,
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/01/2010
O R D E R
S. SIRI JAGAN, J
-----------------------
W.P.(C). No.1758 of 2010
-------------------------------
Dated this the 28th day of January, 2010
J U D G M E N T
The petitioner was appointed as a full time craft teacher in
the Kelalur U.P. School in a retirement vacancy. The A.E.O,
Thalassery refused to approve the same on the ground that post
was abolished by him on the retirement of the then incumbent
on 31.3.1986. Later on the Government issued order dated
7.11.2006, approving the said appointment. The said order was
challenged by the Manager before this court. While that writ
petition was pending, the then manager expired. The subsequent
manager withdrew the writ petition and the writ petition was
dismissed. Thereafter the headmistress claimed salary of the
petitioner from the periods 30.10.1986 to 12.10.1989 and from
30.12.2008 onwards. The salary arrears of the petitioner for the
other periods was not claimed by the headmistress.
In the above circumstances, the petitioner has filed Ext.P4
petition before the first respondent for disbursal of arrears of
salary due to the petitioner. The petitioner seeks a direction to
W.P.(C). No.1758/2010 2
the first respondent to consider and pass orders on Ext.P4
expeditiously.
I have heard the learned Government Pleader also.
The writ petition is disposed of directing the first respondent
to consider and pass orders on Ext.P4 as expeditiously as
possible at any rate within three months from the date of receipt
of copy of this judgment, after affording an opportunity of being
heard to the petitioner as well as the manager.
S. SIRI JAGAN, JUDGE.
sou.