IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20507 of 2009(G)
1. NAVANEETHA V.P., AGED 22 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER, PUZHATHI NORTH U.P.SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/07/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 20507 of 2009-G
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of July, 2009.
JUDGMENT
The petitioner was appointed as a part time Sanskrit Teacher which is
evidenced by Ext.P1. It is seen from Ext.P2 staff fixation order dated
10.7.1981 that a full time post of Sanskrit teacher existed in the school by
diversion of periods from Group ‘C’ subjects. At that point of time one
Smt,.P. Lalitha held the post of Sanskrit teacher. Ext.P2(a) is the staff
fixation order for the year 2007-2008. By the said order, the post was
reduced as a part time one. The petitioner is relying upon Ext.P3 by which
the Government has allowed diversion in respect of a part time post of
Sanskrit teacher.
2. Ext.P4 revision petition is now pending before the Government.
The petitioner seeks for a direction to the Government to dispose of Ext.P4
within a time frame. Therefore, there will be a direction to the first
respondent to dispose of Ext.P4 revision petition within a period of four
months from the date of receipt of a copy of this judgment, after hearing the
petitioner and the Manager.
The writ petition is disposed of as above.
(T.R. Ramachandran Nair, Judge.)
kav/