High Court Kerala High Court

N.Parvathy vs The State Of Kerala on 4 March, 2010

Kerala High Court
N.Parvathy vs The State Of Kerala on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6921 of 2010(M)


1. N.PARVATHY, HIGH SCHOOL ASSISTANT
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MNAGER, S.S.M.V.H.S. SCHOOL,

5. SRI. RAYMOND, HIGH SCHOOL ASSISTANT,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/03/2010

 O R D E R
                             S.SIRI JAGAN, J.
                     ==================
                        W.P.(C).No. 6921 of 2010
                     ==================
                 Dated this the 4th day of March, 2010
                             J U D G M E N T

The petitioner is a teacher in an aided school, who was

appointed from 1.6.1998. That appointment is not being approved on

the ground that the claim of the 5th respondent has been overlooked.

According to the petitioner, the 5th respondent is not entitled to be

appointed on 1.6.1998, since he was unauthorizedly absent and was

not in possession of his B.Ed. certificate. In the above circumstances,

the petitioner has filed Ext.P4 revision petition before the 1st

respondent. The petitioner seeks a direction to the 1st respondent to

consider and pass orders on Ext.P4 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, this writ

petition is disposed of with a direction to the 1st respondent to consider

and pass orders on Ext.P4 as expeditiously as possible, at any rate,

within three months from the date of receipt of a certified copy of this

judgment after affording an opportunity of being heard to the

petitioner, the manager and the 5th respondent. 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/-

sdk+                                                S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge

2