IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16880 of 2007(H)
1. BIJU S., S/O. ABDU SAMAD,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE MANAGER,
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/06/2007
O R D E R
A.K.BASHEER, J.
------------------------------------------
W.P.(C)No.16880 of 2007
------------------------------------------
Dated this the 4th day of June, 2007
JUDGMENT
Petitioner claims that he was appointed as Full Time
Menial under the management of respondent no.3 in a
promotion vacancy with effect from September 20, 2002.
However, it appears that the District Educational Officer,
Wandoor refused to approve the said appointment on the
ground that the appointment of the promotee in whose
vacancy the petitioner had been appointed, had not been
approved. Though the manager preferred an appeal against
the order of the District Educational Officer, it was also
dismissed as revealed from Ext.P1 order. Learned counsel
submits that petitioner has preferred Ext.P2 revision petition
against the order of the appellate authority before the
Government. The limited prayer is to issue an appropriate
direction to the revisional authority to take an expeditious
decision in the matter. Learned Government Pleader submits
that if Ext.P2 has been preferred, an appropriate decision
thereon will be taken without any delay.
W.P.(C)No.16880 of 2007
:: 2 ::
2. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider
and pass orders on Ext.P2 strictly on its merit and in
accordance with law as expeditiously as possible, at any rate,
within four months from the date of receipt of a copy of this
judgment. Respondent no.1 shall ensure that petitioner and
the manager are afforded sufficient opportunity to be heard
before any decision is taken. Petitioner shall produce a copy
of the writ petition along with the certified copy of the
judgment before respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes