IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20976 of 2008(V)
1. N.SREEJA, FULL TIME MENIAL
... Petitioner
Vs
1. DISTRICT EDUCATIONAL OFFICER
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION
3. DIRECOTR OF PUBLIC INSTRUCTIONS
4. STATE OF KERALA
5. MANAGER, ADMINISTRATOR
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/07/2008
O R D E R
K.T. SANKARAN, J.
............................................................................
W.P.(C) No. 20976 OF 2008
............................................................................
Dated this the 11th July, 2008
J U D G M E N T
In the manner in which I propose to dispose of the Writ Petition, I do not think it
is necessary to issue notice to the fifth respondent. Learned Government Pleader
takes notice for respondent Nos. 1 to 4.
2. The petitioner was appointed as a Full-time Menial in the Sree Krishna
Higher Secondary School, Guruvayur as per Ext. P1 order dated 01.10.2005 for the
period from 01.10.2005 to 31.10.2006. The Assistant Educational Officer did not
approve the appointment. On appeal by the Manager, the Deputy Director of Education,
Thrissur passed Ext. P2 order dated 30.11.2007 rejecting the appeal. The Director of
Public Instruction, as per Ext. P3 order dated 08.05.2008 confirmed the order of the
Deputy Director of Education. The Manager has filed Ext. P4 revision dated 28.05.2008
before the fourth respondent. It is stated that Ext. P4 is pending disposal.
3. The only prayer made in the Writ Petition is to issue a direction to the fourth
respondent to dispose of Ext. P4 revision within a time limit. Learned Government
Pleader submitted that Ext. P4 revision will be disposed of expeditiously.
Accordingly, the Writ Petition is disposed of in the following manner:
i) The fourth respondent is directed to consider and pass orders on Ext. P4
revision as expeditiously as possible and at any rate within a period of two months, after
affording an opportunity of being heard to the petitioner, the fifth respondent-Manager
and any other affected party.
W.P.(C) No. 20976 OF 2008
2
ii) The petitioner shall produce a certified copy of the judgment and a copy of
the Writ Petition before the fourth respondent.
iii) Since the Writ Petition is being disposed of without issuing notice to the fifth
respondent, the petitioner shall send a copy of the judgment to the fifth respondent by
registered post and shall produce proof of the same before the fourth respondent
without delay.
K.T. SANKARAN,
JUDGE.
lk