High Court Kerala High Court

Bijo Thomas vs The State Of Kerala Represented By … on 22 March, 2010

Kerala High Court
Bijo Thomas vs The State Of Kerala Represented By … on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9574 of 2010(V)


1. BIJO THOMAS,AGED 39 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCTIONAL OFFICER,

4. THE MANAGER,MULAMANA HIGHER SECONDARY

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/03/2010

 O R D E R
                             S.SIRI JAGAN, J.
                            ---------------------------
                        W.P.(C). No.9574 OF 2010
                            --------------------------
                 Dated this the 22nd day of March, 2010

                              J U D G M E N T

The petitioner was appointed as High School Assistant

(Mathematics) in the fourth respondent’s school on 1.6.2009 against a

resignation vacancy. Prior to that appointment, petitioner had prior

approved service also. However, the petitioner’s appointment has not

been approved. In the above circumstances, the fourth respondent

Manager filed Ext.P2 appeal before the second respondent. The petitioner

seeks a direction to the second respondent to consider and pass orders

on Ext.P2 expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the second respondent to consider and pass

orders on Ex.P2, 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 as well as the fourth

respondent. The petitioner shall forward a copy of this writ petition along

with a certified copy of the judgment to the second respondent for

compliance.

S.SIRI JAGAN, JUDGE
vps

Crl.M.C.No.

2

Crl.M.C.No.

3