High Court Kerala High Court

Girish.C. H.S.A (Social Studies) vs District Educational Officer … on 12 November, 2008

Kerala High Court
Girish.C. H.S.A (Social Studies) vs District Educational Officer … on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33260 of 2008(H)


1. GIRISH.C. H.S.A (SOCIAL STUDIES)
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATIONAL OFFICER KANNUR
                       ...       Respondent

2. HEADMISTRESS N.S.S.HIGHER SECONDARY

3. DISTRICT EDUCATIONAL OFFICER

4. HEAD MASTER/PRINCIPAL

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/11/2008

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                     W.P.(C) NO. 33260 OF 2008 (H)
                    ====================

               Dated this the 12th day of November, 2008

                               J U D G M E N T

Petitioner was initially appointed as UPSA and by Ext.P10, he was

promoted as an HSA. According to the petitioner, proposal for approval of

his promotion has been forwarded to the 1st respondent under whose

jurisdiction, the petitioner was then working. So far the 1st respondent has

not passed orders on the proposal and in the meanwhile, petitioner has

been transferred to another school in Kottayam District under the same

corporate educational agency. It is stated that since approval has not

been granted so far, he is still getting the salary as applicable to UPSA. In

these circumstances, petitioner has filed Ext.P16 before the 1st respondent

praying for expeditious orders on the proposal made by the Manager for

approval of his appointment as HSA. In this writ petition, what is sought

for is a direction to the 1st respondent to pass orders on Ext.P16 and

proposal for approval of his appointment as HSA.

2. Having regard to the facts as stated above, I see no reason to

decline the prayer sought for.

3. Accordingly, the writ petition will stand disposed of directing

that the 1st respondent shall take up, consider and pass orders on Ext.P16

WPC 33260/08
:2 :

and the proposal, if any, for the approval of the petitioner’s appointment

as HSA. This shall be done, as expeditiously as possible, at any rate within

4 weeks of production of a copy of this judgment along with a copy of this

writ petition.

ANTONY DOMINIC, JUDGE
Rp