IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10344 of 2010(P)
1. OUSEPH.C.D
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.P.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2010
O R D E R
S. SIRI JAGAN, J
----------------------
W.P.(C.) No.10344 of 2010
---------------------------------
Dated this the 26th day of March 2010
J U D G M E N T
The petitioner who is a High School Assistant aspires for
promotion to the post of Headmaster. The petitioner
apprehends that the Manager is going to appoint somebody else
overlooking the seniority of the petitioner. In the above
circumstances, the petitioner has filed Ext.P3 before the 2nd
respondent. The petitioner seeks a direction to the 2nd
respondent to consider and pass orders on Ext.P3 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 2nd respondent to
consider and pass orders on Ext.P3 as expeditiously as possible,
at any rate, within one month from the date of receipt of a copy
of this judgment after affording an opportunity of being heard to
the petitioner as well as respondents 3 and 4.
W.P.(C) No.10344 of 2010
-2-
4. The petitioner shall forward a copy of the writ petition
along with a certified copy of this judgment to the 2nd respondent
for compliance.
S. SIRI JAGAN, JUDGE
Jvt