IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36764 of 2007(B)
1. K.SASIKUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/12/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.36764 OF 2007
----------------------------------------
Dated this the 12th day of December, 2007
JUDGMENT
The petitioner, who is a Full Time Menial in Sarvajana High
School, Puthucode, is seeking promotion as Peon in the School.
Seeking the said relief, the petitioner has filed Ext.P4 request
before the 3rd respondent – Deputy Director of Education, who is
presently the ex-officio Manager of the School. The petitioner
seeks expeditious disposal of Ext.P4.
2. I have heard the learned Government pleader also. In
the facts and circumstances of the case, there would be a
direction to the 3rd respondent to consider and pass appropriate
orders on Ext.P4 as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment,
after affording an opportunity of being heard to the petitioner. It
would be open to the petitioner to rely upon Exts.P7 and P8
W.P.(c) No.36764/07 2
judgments, which shall also be considered by the 3rd
respondent, if the same are applicable to the petitioner’s case.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.36764/07 3