IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32095 of 2009(F)
1. P.P. SEBASTIAN, (H.S.A. MATHS),
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER, A.K.M. HIGH SCHOOL,
5. P.M. ARAVINDAKSHAN, H.S.A.
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/11/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.32095/2009-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of November, 2009
J U D G M E N T
The petitioner herein is working as H.S.A (Maths) in
the school managed by the fourth respondent.
2. The main issue concerns a dispute regarding the
seniority between the petitioner and the fifth respondent.
The petitioner is relying upon Ext.P1 seniority list dated
01/06/1999 wherein the petitioner’s serial number is (9)
and the fifth respondent’s number is (17). Later, the
fourth respondent issued a fresh seniority list as on
01/01/2007 wherein the seniority position was changed.
This was challenged by the petitioner before the third
respondent-District Educational Officer. But the third
respondent provisionally approved the said list subject to
the outcome of the Writ Petition (Civil) No.5332/2006
pending before this Court. Ext.P3 is the said order.
Ext.P3 was challenged in Appeal by the petitioner before
the second respondent-Deputy Director of Education. Going
by Ext.P6, the appointment of the fifth respondent as
Headmaster was approved. Challenging the same, the
petitioner has filed Ext.P5 revision petition before the
Government. The writ petition is filed seeking for a
direction to the Government to take a decision on Ext.P5.
W.P.(C). No.32095/2009
-:2:-
3. The learned Government Pleader on instructions
submitted that the original of Ext.P5 has not reached the
Government so far.
4. The learned counsel for the petitioner submitted
that it was forwarded by Speed Post.
5. Whatever that be, if the petitioner re-files a
proper copy of Ext.P5 before the first respondent within
ten days from today, the first respondent will consider the
same and pass orders within a period of three months from
the date of its receipt after hearing the petitioner and
respondent Nos.4 and 5. The petitioner will forward a copy
of the Writ Petition along with a copy of the Judgment to
the first respondent, for compliance.
The Writ Petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms