High Court Kerala High Court

Ravindran A.K. vs State Of Kerala on 24 June, 2010

Kerala High Court
Ravindran A.K. vs State Of Kerala on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1175 of 2010(V)


1. RAVINDRAN A.K., S/O.KUNHAMBU PODUVAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION

3. THE REGIONAL DEPUTY DIRECTOR OF

4. THE MANAGER, DURGA HIGHER SECONDARY

                For Petitioner  :SRI.MAHESH V RAMAKRISHNAN

                For Respondent  :SMT.T.K.SREEKALA

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :24/06/2010

 O R D E R
                        C.T.RAVIKUMAR, J.

            ```````````````````````````````````````````````````````
                    W.P.(C) No. 1175 of 2010 V
            ```````````````````````````````````````````````````````
               Dated this the 24th day of June, 2010

                           J U D G M E N T

The petitioner was appointed as a Peon in the fourth

respondent’s school. Thereafter, the fourth respondent appointed

the petitioner to a regular vacancy of Laboratory Assistant

consequent to the retirement of one Sri.P.Balakrishnan on 31-12-

2007. However, as per Ext.P3 order, the third respondent

declined to approve the said appointment on the ground that three

Laboratory Assistants are working against two sanctioned posts.

The contention of the petitioner is that in 1991 itself, four posts of

Laboratory Assistants were sanctioned to the school and the said

sanctioned posts were not subsequently reduced or abolished.

Therefore, Exts.P8 and P9 Government Orders are not applicable.

Raising all such contentions, the petitioner has approached the

first respondent through Ext.P11 representation, which is now

pending before the first respondent.

In these circumstances, without making any observation as

to the merits of the contentions raised in this writ petition, it is

WPC.1175/2010
: 2 :

disposed of with a direction to the first respondent to consider and

pass orders on Ext.P11 representation, expeditiously, at any rate,

within a period of two months from the date of receipt of a copy of

this judgment.

Sd/-

(C.T.RAVIKUMAR, JUDGE)
aks

// True Copy //

P.A. To Judge