High Court Kerala High Court

Benny C.Goerge vs The State Of Kerala Represented By … on 17 October, 2007

Kerala High Court
Benny C.Goerge vs The State Of Kerala Represented By … on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28438 of 2007(I)


1. BENNY C.GOERGE
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE HEADMASTER

4. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/10/2007

 O R D E R
                               S. SIRI JAGAN, J.

                       --------------------------------

                       W.P.(C)No. 28438  OF 2007

                       ---------------------------------

                   Dated this the 16th day of October, 2007


                                   JUDGMENT

The petitioner is a Full Time Hindi Teacher with approved

service from 6.6.1994 onwards. In 2006-2007 the post was

converted into part – time. By virtue of Government orders on

the subject, part-time language teachers who have got 5 years

of service and 8 periods of work per week are entitled to full

time benefits. In terms of the judgment in W.P.(c)

No.34191/2006, the Government passed Ext.P10 order granting

such benefits to the petitioner. Seeking implementation of that

order, the petitioner approached the Assistant Educational

Officer. But he is not willing to implement the order. It is under

the above circumstances, the petitioner has approached this

Court. Now it appears that the school is on the verge of closure

for want of students. Therefore, the petitioner has requested for

deployment to Government School. Seeking this benefit the

petitioner has filed Ext.P13 representation before the 4th

W.P.(c)No.28438/2007 2

respondent. The petitioner seeks expeditious disposal of

Ext.P13 representation.

2. I have heard the learned Government pleader also.

In the facts and circumstances of the case, there would be a

direction to the 4th respondent to consider and pass

appropriate orders on Ext.P13 as expeditiously as possible, at

any rate, within one month from the date of receipt of a copy

of this judgment after affording an opportunity of being heard

to the petitioner.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.28438/2007 3