High Court Kerala High Court

M. Rajesh vs The State Of Kerala on 9 July, 2010

Kerala High Court
M. Rajesh vs The State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18658 of 2010(F)


1. M. RAJESH, L.G HINDI TEACHER,
                      ...  Petitioner
2. K.S. SUMESH, PEON, C.A HIGH SCHOOL,
3. SAJEESH BABU, FULL TIME MENIAL,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTICT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :09/07/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                          ---------------------------
                      W.P.(C) No. 18658 OF 2010
                           --------------------------
                  Dated this the 9th day of July, 2010

                            J U D G M E N T

The first petitioner while working as Peon in the fifth

respondent’s school, got promotion to the post of LG Hindi Teacher

on 4.6.2007. The said appointment was against a retirement

vacancy. Consequent to the said order of promotion, the second

petitioner, who was then working as Full-time Menial, was promoted

as Peon and in the resultant vacancy, the third petitioner was

appointed as Full-time Menial. However, as per Ext.P2, the second

respondent declined to approve the appointment of the first

petitioner and that resulted in reversion of the second petitioner and

termination of the third petitioner from service. Aggrieved by Ext.P2

order, the petitioners took up the issue in revision before the

Government as per Ext.P3. Admittedly, a hearing was conducted

on Ext.P3 as early as on 27.5.2009. The grievance of the

petitioners is that so far no communication has been given to them

regarding the outcome of the said hearing. In short, the petitioners

are aggrieved by the inordinate delay in the matter of disposal of

Ext.P3.

WPC No.18658/2010
2

In the light of the fact that the first respondent has already

conducted a hearing on Ext.P3 as early as on 27.5.2009, this writ

petition is disposed of with a direction to the first respondent to pass

orders on Ext.P3 expeditiously, at any rate, within a period of six

weeks from the date of receipt of a copy of this judgment in case a

decision has not already been passed on Ext.P3. In case an order

has already been passed, a copy of the same shall be communicated

forthwith to the petitioners.

C.T.RAVIKUMAR
(JUDGE)
vps

WPC No.18658/2010
3

WPC No.18658/2010
4