IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20832 of 2010(D)
1. K.V.ABDUL NAZAR, U.P.S.A,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/07/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------
W.P.(C) No. 20832 OF 2010
--------------------------
Dated this the 7th day of July, 2010
J U D G M E N T
The petitioner is working as UPSA in School in Govt.
U.P.School, Sugandagiri in Wynad District. Pursuant to his
appointment, he joined duty in the said post on 19.1.2007. Prior to
his entry in the said service, he had worked as a UPSA in an aided
school from 5.11.1997 to 18.1.2007. The grievance of the
petitioner is that his previous aided school service was not taken
into account for the purpose of deciding his eligibility to get the first
higher grade on completion of eight years of service. According to
the petitioner, he satisfies all the conditions prescribed by the
Government in G.O.(Ms) No.463/68/G.Edn dated 26.10.1968. The
claim of the petitioner for the first higher grade reckoning his
previous aided school service was rejected by the third respondent
as per Ext.P3. Feeling aggrieved by Ext.P3, the petitioner has
preferred Ext.P6 appeal before the second respondent. Ext.P6 is
dated 17.4.2010 and it is still pending before the second
respondent. It is in the said circumstances that this writ petition has
been filed by the petitioner.
WPC No.20832/2010
2
2. The petitioner has already approached the second
respondent through Ext.P6 appeal on being aggrieved by Ext.P3 and
the same is now pending before the second respondent. Therefore,
this writ petition is disposed of with a direction to the second
respondent to consider and pass orders on Ext.P6 appeal
expeditiously, at any rate, within a period of two months from the date
of receipt of a copy of this judgment. The petitioner will also be at
liberty to file a supplementary petition pointing out the relevant
Government Orders along with a copy of this judgment.
C.T.RAVIKUMAR
(JUDGE)
vps
WPC No.20832/2010
3
WPC No.20832/2010
4