High Court Kerala High Court

Muhammed Fazlulla.S. vs The State Of Kerala on 27 June, 2007

Kerala High Court
Muhammed Fazlulla.S. vs The State Of Kerala on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19673 of 2007(P)


1. MUHAMMED FAZLULLA.S., AGED 24 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER, TIRUR.

3. THE ASSISTANT EDUCATIONAL OFFICER, TIRUR

4. THE MANAGER, AMLP SCHOOL, KAITHAVALAPPA,

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/06/2007

 O R D E R
                                 A.K.BASHEER, J.

                       ------------------------------------------------

                           W.P.(C)No.19673 OF 2007

                       ------------------------------------------------

                     Dated this the 27th day of June, 2007


                                     JUDGMENT

Petitioner claims that he was appointed as Arabic Teacher in

the school under the management of respondent no.4 with effect from

June 5, 2006 in a retirement vacancy on a regular basis. However, his

appointment was not approved by the Controlling Officer for the

reason that approval of appointment of a senior teacher in the school,

namely Sri.Abdul Razak, is yet to be approved. It is pointed out by

the petitioner that the appointment of Abdul Razak is not likely to be

approved at all, since at the time of his reappointment he was over

aged. A perusal of Ext.P2 shows that the Director of Public

Instruction has already found that Sri.Abdul Razak’s appointment

cannot be approved. Therefore, there is considerable force in the

contention raised by the petitioner.

2. Anyhow, I do not propose to consider the merit of the above

contentions, in view of the limited prayer made by the learned counsel

for the petitioner at the Bar. He submits that the appeal preferred

against the order of the controlling officer was dismissed by

respondent no.2 and against that order he has filed Ext.P4 before

W.P.(C)No.19673 OF 2007

:: 2 ::

respondent no.1. Apparently respondent no.2 has passed Ext.P3

order without noticing Ext.P2 order passed by the Director on March

16, 2006. But the limited prayer made on behalf of the petitioner is

to issue a direction to respondent no.1 to take a decision on Ext.P4

expeditiously. Learned Government Pleader submits if Ext.P4 has

been preferred as contended by the petitioner, it will be heard and

disposed of without any delay.

In the above facts and circumstances, writ petition is disposed

of with a direction to respondent no.1 to consider and pass orders on

Ext.P4 strictly on its merit and in accordance with law as

expeditiously as possible, at any rate, within four months from the

date of receipt of a copy of this judgment. Needless to mention that

petitioner and all others who are likely to be affected by the order

that may be passed, shall be afforded sufficient opportunity to be

heard before any decision is taken on Ext.P4. Petitioner shall

produce a copy of the writ petition and a certified copy of the

judgment before respondent no.1 for compliance.

A.K.BASHEER, JUDGE

jes