IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19581 of 2010(W)
1. MUNEER V.P
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/06/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 19581 of 2010 W
```````````````````````````````````````````````````````
Dated this the 23rd day of June, 2010
J U D G M E N T
The petitioner was appointed as a Full Time Urdu
Teacher as per Ext.P1 order dated 02-06-2008 in the fourth
respondent’s School. However, the said appointment of the
petitioner was approved only as a Part Time Urdu Teacher. The
petitioner was actually appointed against the retirement vacancy of
Sri.Ahammedkutty, who retired from service as a Full Time Urdu
Teacher. The Full Time Urdu Teacher’s post was sanctioned to
the said school by virtue of ‘Group C’ diversion. Therefore,
according to the petitioner, by virtue of Ext.P3 Government Order
dated 13-11-2000, the petitioner is entitled to get his appointment
approved as Full Time Urdu Teacher. In the said circumstances,
the petitioner has approached the second respondent raising
grievances against the approval as Part Time Urdu Teacher.
However, the second respondent, as per Ext.P5, rejected the said
claim of the petitioner. Feeling aggrieved by Ext.P5, the matter
was taken in revision before the Government through Ext.P8.
Ext.P8 is now pending before the first respondent.
WPC.19581/2010
: 2 :
In the aforesaid circumstances, this writ petition is disposed
of with a direction to the first respondent to consider Ext.P8
revision petition filed by the petitioner, expeditiously, at any rate,
within a period of two months from the date of receipt of a copy of
this judgment, with notice to the petitioner and the fourth
respondent, in the light of Ext.P3 Government Order.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. To Judge