IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24636 of 2009(Y)
1. NELSON VINCENT,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
... Respondent
2. STATE OF KERALA,
3. SHEENA SHERIN SUKUMAR,
4. THE CORPORATE MANAGER,
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). Nos.24636/2009-Y & 26328/2009-I
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 27th day of October, 2009
J U D G M E N T
In these two writ petitions, the challenge is against an order passed by
the Director of Public Instruction produced as Ext.P6 in W.P.(C).
No.26326/2009. The petitioner in W.P.(C).No.26326/2009 is the Manager
and the petitioner in W.P.(C).No.24636/2009 is a teacher who is aggrieved
by the order passed by the D.P.I. They have filed separate revision petitions
before the Government which have been produced as Ext.P7 in both the writ
petitions.
2. The learned counsel appearing for the petitioners submitted that
direction may be issued to the Government to dispose of the the revision
petitions within a shortest possible time.
3. Heard the learned Government Pleader for the respondents.
4. The issue relates to transfer of various teachers. Therefore, the
revision petitions will have to be disposed of expeditiously. There will be a
direction to the first respondent to take a decision on the revision petitions
within three months from the date of receipt of a copy of this judgment,
after hearing the petitioners and other affected parties.
W.P.(C). Nos.24636/2009 & 26328/2009
-:2:-
5. The learned counsel appearing for the petitioner in W.P.(C).
No.24636/2009 submitted that a direction may be issued to disburse the
salary of the petitioner which has been withheld.
6. In the proceedings of the Director of Public Instruction, order
No.EM (4)/60716/2009/DPI/D.DIS, dated 13/10/2009, there is a direction to
the District Educational Officers and the Manager to take necessary steps to
release the salaries to the teachers who did not get the same consequent on
the transfer orders dated 28/05/2009 and 29/05/2009 and release the same
immediately. Therefore, the complaint of the petitioner will also be looked
into and action will be taken in accordance with the said direction.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms