IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29306 of 2008(L)
1. RAJU C.V., S/O RAJAN, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR , HIGHER SECONDARY EDUCATION.
3. REGIONAL DEPUTY DIRECTOR,
4. SECRETARY, PAYYANUR MUNICIPALITY,
For Petitioner :SRI.MAHESH V RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/10/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.29306/2008
-----------------------------------------------------------
Dated this the 3rd October, 2008
JUDGMENT
Aggrieved by Ext.P5 order, rejecting the approval of
the appointment of the petitioner as HSST(Chemistry) in the
Municipal Higher Secondary School, Payyannur, petitioner
submits that, he has filed Ext.P6 appeal before the second
respondent. It is complaining of delay in the disposal of
Ext.P6, this writ petition is filed.
Having regard to the fact that Ext.P6 appeal is pending,
this writ petition is disposed of directing that, if Ext.P6
appeal has been received and is pending, the second
respondent shall dispose of the same with notice to the
petitioner and the 4th respondent. This shall be done as
expeditiously as possible and at any rate within 6 weeks
from the date of receipt of a copy of the judgment.
2
Petitioner shall produce a copy of the judgment along
with a copy of the writ petition before the 2nd respondent for
compliance.
ANTONY DOMINIC
JUDGE
vi.
3