IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23080 of 2007(V)
1. JAFFAR CHUNGATH, S/O.MUHAMMED @ BAPPU,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER, M.O.U.P.SCHOOL, MUNDA,
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :27/07/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 23080 OF 2007
---------------------
Dated this the 27th day of July, 2007
J U D G M E N T
Grievance of the petitioner, who is working as an Upper Primary
School Assistant, is that approval of his appointment is being denied
without any valid or justifiable reasons.
2. It is submitted on behalf of the petitioner that the managerof the
school has preferred Ext.P4 revision petition against Ext.P3 order passed
by respondent No.2 in appeal. Ext.P4 was preferred in February 2005 and
so far no orders have been passed on Ext.P4. Petitioner has preferred
Ext.P5 revision petition before respondent No.1, against the order of
respondent No.2. The limited prayer is to issue a direction to respondent
No.1 to take a decision on Exts.P4 & P5 expeditiously.
In the above facts and circumstances, the writ petition is disposed of
with a direction to respondent No.1 to consider and pass orders on Exts.
P4 and P5 strictly on their 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. Needless to mention, petitioner and the
Manager shall be afforded sufficient opportunity to be heard before any
decision is taken in the matter. Petitioner shall produce a certified copy of
the judgment along with a copy of the writ petition before respondent No.1
for compliance.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007