IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29745 of 2008(N)
1. MEERA.S.NAIR ,D/O. K.N.SOMANATHAN NAIR
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTION
3. DISTRICT EDUCATIONAL OFFICER
4. ASSISTANT EDUCATIONAL OFFICER
5. MANAGER,
6. TEACHER IN CHARGE,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/10/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = = = = = = = = = = =
No. 29745 OF 2008 N
= = =
Dated this the 7th day of October 2008
J U D G M E N T
Grievance of the petitioner is regarding Ext. P11, wherein
approval has been granted by the A.E.O. limiting the vacancy from
10.10.2006 to 12.6.2008. Aggrieved by this order and also seeking
regularisation, petitioner has filed Ext. P14 revision before the 2nd
respondent. In view of the pendency of Ext. P14, at this stage all
that is needed is to direct the 2nd respondent to consider and pass
orders on Ext. P14. This shall be done by the 2nd respondent as
expeditiously as possible, at any rate within 8 weeks of production
of a copy of this judgment. Orders shall be passed with notice to
the petitioner and respondents 5 and 6.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-