High Court Kerala High Court

M.V. Pramod vs The Secretary To Government on 9 April, 2010

Kerala High Court
M.V. Pramod vs The Secretary To Government on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12710 of 2010(K)


1. M.V. PRAMOD, UPSA, PUZATHI CENTRAL
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/04/2010

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 12710 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 9th day of April, 2010.

                           J U D G M E N T

The petitioner is an UPSA in an aided school. The appointment

of the petitioner has not been approved yet. The petitioner has filed

Ext. P1 revision before the 1st respondent in respect of the same. The

petitioner seeks a direction to the 1st respondent to consider and pass

orders on Ext. P1 expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and pass

orders on Ext. P1 as expeditiously as possible, at any rate, within

three months from the date of receipt of a copy of this judgment,

after affording an opportunity of being heard to the petitioner as well

as the manager of the school.

The petitioner shall forward a copy of the writ petition along

with a certified copy of this judgment to the 1st respondent for

compliance.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.