IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33915 of 2007(K)
1. REGIMOL PHILIP,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. JULIET MATHEW,
4. THE MANAGER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/11/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 33915 of 2007(K)
=======================
Dated this the 16th day of November, 2007
JUDGMENT
Claiming appointment in a vacancy of LPSA, which arose in
the school managed by the 4th respondent, on 1.6.07, the
petitioner filed Ext. P5 application. However, overlooking the
claim of the petitioner the 4th respondent appointed the 3rd
respondent by Ext.P6 order. According to the petitioner the
petitioner has another claim also for appointment in an earlier
vacancy which claim is pending in appeal before the Supreme
Court of India in SLP(Civil) No.2913/04, as against one
Smt.Tessi Joseph who was also appointed overlooking the
petitioner. The petitioner therefore filed Exts. P7 to P9 before the
2nd respondent. The petitioner seeks expeditious disposal of
Exts. P7 to P9.
2. I have heard the learned Government Pleader. In the
facts and circumstances of the case, there would be a direction to
W.P.(C) No. 33915/2007 -2-
the 2nd respondent to consider and pass appropriate orders on
Exts. P7 to P9 in accordance with law, as expeditiously as
possible, at any rate, within one month from the date of receipt
of a copy of this judgment after affording an opportunity of being
heard to the petitioner as well as respondents 3 and 4. I make it
clear that I have not considered the entitlement of the petitioner
for reliefs prayed for in Exts. P7 to P9 on merits and it would be
open to the 2nd respondent to consider and pass appropriate
orders on the same in accordance with law on merits.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp