High Court Kerala High Court

K.P.Unni vs State Of Kerala on 11 December, 2007

Kerala High Court
K.P.Unni vs State Of Kerala on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36543 of 2007(A)


1. K.P.UNNI, TEACHER EDUCATOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/12/2007

 O R D E R
                         S.SIRI JAGAN, J.
                      =======================
                       W.P.(C) No. 36543 of 2007(A)
                      =======================

                Dated this the 11th day of December, 2007


                              JUDGMENT

The petitioner claims fixation of pay taking into account his

provisional service as Attender. The request was turned down by

Exts.P2 and P3. Against the same, petitioner has filed Ext.P4

revision before the 2nd respondent. The petitioner seeks

expeditious disposal of Ext.P4.

2. I have heard the learned Government Pleader

also. In the facts and circumstances, there would be a direction

to the 2nd respondent to consider and pass appropriate orders on

Ext.P4 revision petition, as expeditiously as possible, at any rate

within two months from the date of receipt of a copy of

judgment.

The writ petition is disposed of as above.

S.SIRI JAGAN,
JUDGE

jp