IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19260 of 2007(P)
1. P.V.JAYALAL, AGED 40 YEARS,
... Petitioner
2. C.C.CHANDRAMOHANAN,
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. SRI. P.T.SUMITHRAN,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/06/2007
O R D E R
A.K.BASHEER, J.
--------------------------------------------
W.P.(C)No.19260 OF 2007
------------------------------------------
Dated this the 22nd day of June, 2007
JUDGMENT
Petitioners are stated to be working as Higher Secondary
School Teachers (Junior) in Physics and Chemistry respectively.
Their grievance is that they are taking classes for more than 25
periods in a week in the school. Still they are forced to
continue as Higher Secondary School Teachers (Junior).
2. I do not propose to deal with the above contention at
this stage, in view of the limited prayer made by the learned
counsel for the petitioners at the Bar. It is submitted by him
that petitioners had preferred Exts.P4 and P5 representations
highlighting all the relevant aspects of the issue before
respondent no.1. The limited prayer is to issue a direction to
respondent no.1 to take an appropriate decision on those
representations. Learned Government Pleader submits that if
Exts.P4 and P5 have been preferred as contended by the
petitioners, a decision thereon will be taken without any delay.
W.P.(C)No.19260 OF 2007
:: 2 ::
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider and
pass orders on Exts.P4 and P5 strictly on their merit and in
accordance with law as expeditiously as possible, at any rate,
within four months from the date of receipt of a copy of this
judgment. Needless to mention that petitioners shall be
afforded sufficient opportunity to be heard before any decision
is taken in the matter. Petitioners shall produce a copy of the
writ petition along with a certified copy of the judgment before
respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes