High Court Kerala High Court

Dabish Raphel vs The Corporate Manager on 26 September, 2008

Kerala High Court
Dabish Raphel vs The Corporate Manager on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28647 of 2008(I)


1. DABISH RAPHEL, K., PEON,
                      ...  Petitioner

                        Vs



1. THE CORPORATE MANAGER,
                       ...       Respondent

2. ASSISTANT EDUCATIONAL OFFICER,

3. DIRECTOR OF PUBLIC INSTRUCTION,

4. REEJA HENDREENA, PART TIME HINDI TEACHER

5. ASSISTANT EDUCATIONAL OFFICER, VYTHIRI,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/09/2008

 O R D E R
                       ANTONY DOMINIC, J.
            --------------------------------------------------------
                      W.P.(C) 28647 of 2008
            --------------------------------------------------------
                 Dated: SEPTEMBER 26, 2008

                               JUDGMENT

The claim of the petitioner is for appointment as Lower

Grade Hindi Teacher. However, according to the

petitioner, ignorning her superior claim, the Manager

appointed the 4th respondent. This was on the strength of

Ext.P2 approving her earlier appointment. Against that

order, petitioner has filed Ext.P3 revision to the 3rd

respondent and in this writ petition what is sought for is a

direction to the 3rd respondent to dispose of Ext.P3 on an

expeditious basis.

2. Having regard to the above submission, I see no

justification to decline the limited prayer. Accordingly, this

writ petition is disposed of directing the 3rd respondent to

take up, consider and pass orders on Ext.P3, if the same is

received and is pending. This shall be done with notice to

respondents 1 and 4, as expeditiously as possible, and at

any rate, within eight weeks of production of a copy of this

judgment.

ANTONY DOMINIC, JUDGE

mt/-