IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14735 of 2009(J)
1. REMYA CHANDRAN,HSA (ENGLISH),
... Petitioner
2. SHUHIBE.K.,HSA (ARABIC),
3. SINDHU.P.,UPSA,
4. SIDHIQUE,UPSA,
Vs
1. DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. MANAGER,MUSLIM GIRLS AND BOYS HIGH
For Petitioner :SRI.P.N.MOHANAN
For Respondent :SRI.V.CHITAMBARESH (SR.)
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/06/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 14735 of 2009-J
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2009.
JUDGMENT
This writ petition is filed initially by four petitioners and presently,
only the third petitioner is interested in the matter and the other petitioners
have been deleted from the party array by separate orders. The third
petitioner was appointed as U.P.S.A. by Ext.P3 order. The approval stands
rejected by Ext.P8 order passed by the District Educational Officer, viz. the
first respondent. Various reasons have been stated in Ext.P8 for rejection of
the approval. Presently, an appeal is pending from Ext.P8 before the
Deputy Director of Education, as per Ext.P12.
2. The writ petition was filed mainly aggrieved by Ext.P16
notification issued by the management for filling up of various vacancies.
Since the statutory appeal filed by the third petitioner is pending, it will be
appropriate that the said appeal is disposed of within a time frame. In the
counter affidavit filed by the Manager, it is pointed out that no approval has
been granted to the fresh hand.
3. Heard learned counsel for the petitioner, learned Govt. Pleader and
learned Senior Counsel appearing for the third respondent.
wpc 14735/09 2
4. There will be a direction to the second respondent to pass orders
on Ext.P12 appeal after hearing the third petitioner and the present
Manager, within a period of two months from the date of receipt of a copy
of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/