High Court Kerala High Court

Pramod vs State Of Kerala Rep. By Its … on 10 January, 2008

Kerala High Court
Pramod vs State Of Kerala Rep. By Its … on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1272 of 2008(B)


1. PRAMOD, PHYSICAL EDUCATION TEACHER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY ITS SECRETARY
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION,

3. DISTRICT EDUCATIONAL OFFICER,

4. MANAGER, V.K.N.M.H.S.,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/01/2008

 O R D E R
                             S.SIRI JAGAN, J.

                         =======================

                           W.P.(C) No. 1272   of 2008 (B)

                         =======================


                   Dated this the   10th  day of January, 2008




                                JUDGMENT

The petitioner is a physical education teacher in the school

of the 4th respondent. He has been thrown out for want of

vacancy on staff fixation. Against the same, the 4th respondent-

manager has filed an appeal, Ext.P2, before the 2nd respondent.

Petitioner seeks expeditious disposal of the same.

2. I have heard the learned Government Pleader. In the

facts and circumstances of the case, I direct the the 2nd

respondent to consider and pass appropriate orders on Ext.P2,

after affording an opportunity of being heard to the petitioner as

well as the 4th respondent, as expeditiously as possible, at any

rate, within two months from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE

jp