IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26053 of 2009(B)
1. BEENA JOSEPH, W/O.C.R.JOY,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. SMT.K.REMA,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :SRI.SUDHEESH.A.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 26053 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of March, 2010
J U D G M E N T
In respect of a dispute between the petitioner and the
3rd respondent as to who is to be retrenched on reduction of
staff strength, the petitioner has filed Ext.P4 representation
before the 1st respondent. Petitioner seeks a direction to
the 1st respondent to consider and pass orders on Ext.P4
revision petition expeditiously.
2. I have heard the learned Government Pleader and
the learned counsel for the 3rd respondent. In the facts and
circumstances of the case, I dispose of this writ petition
with a direction to the 1st respondent to consider and pass
orders on Ext.P4 as expeditiously as possible, at any rate
within a period of three months from the date of receipt of a
copy of this judgment, after affording an opportunity of
being heard to the petitioner as well as the manager of the
school and the 3rd respondent. Till orders are passed on
W.P.(C)No. 26053 of 2009
-2-
Ext.P4 the stay granted by this court on 25.09.2009 which is
being extended from time to time would continue to be in
force.
3. The petitioner shall forward a copy of the writ
petition to the 1st respondent along with a certified copy of
this judgment for compliance.
S. SIRI JAGAN
JUDGE
shg/