High Court Kerala High Court

Bijoy.A.J. vs The State Of Kerala on 19 March, 2009

Kerala High Court
Bijoy.A.J. vs The State Of Kerala on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8923 of 2009(I)


1. BIJOY.A.J., AGED 24 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, J.M.U.P.SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/03/2009

 O R D E R
                        T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.8923/2009-I
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 19th day of March, 2009

                            J U D G M E N T

The petitioner seeks for a direction to dispose of Ext.P5 revision by

the first respondent Government.

2. The bare facts necessary for the disposal of the writ petition are

the following:- He was appointed as full time Physical Education Teacher

against the retirement vacancy of Smt.K.S.Kamalam with effect from

02/06/2008 as per Ext.P1 order. Taking the view that the post of Physical

Education Teacher is abolished, the Assistant Educational Officer did not

sanction the post in the Staff Fixation Order 2008-2009 which is produced

as Ext.P2. Against the same, the Manager preferred appeal before the

District Educational Officer and Deputy Director of Education. The same is

produced as Exts.P3 and P4. By Ext.P4(a), the Deputy Director of

Education rejected the same. Presently, Ext.P5 is pending before the

Government which has been submitted through proper channel. Petitioner

is relying upon Ext.P6 judgment, to support his claim. The first respondent

will, therefore, consider and pass orders on Ext.P5 after hearing the

W.P.(C) No.8923/2009
-:2:-

petitioner and the Manager within a period of three months from the date of

receipt of the copy of this judgment.

This writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms