IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32715 of 2008(T)
1. SAJITH N.L.,
... Petitioner
2. SUDHEER S.,
3. SUNILKUMAR S., HSST (SOCIOLOGY),
4. SABU GEORGE, HSST (ENGLISH),
5. SITHARA K.M., HSST (GEOGRAPHY),
6. PRAMEELA P.P., HSST (CHEMISTRY),
7. DOLLY K., HSST (PHYSICS),
8. DR.N.KALA, HSST (GEOGRAPHY),
9. REKHA A., HSST (ENGLISH),
10. PRAMOD S., HSST (SOCIOLOGY),
11. AJITH KUMAR V., HSST (COMMERCE),
12. ALEXANDER K., HSST (POLITICAL SCIENCE),
13. ANIL GOMEZ, HSST (COMMERCE),
14. SHYNI P.S., HSST (CHEMISTRY),
15. JAYASREE K./B., HSST (SOCIOLOGY),
16. NISHA V.S, HSST (CHEMISTRY),
17. BIJU JOHN,HSST (CHEMISTRY),
18. SIRAJI S., HSST (ENGLISH),
19. SALEEM PAUL, HSST, (MATHS),
20. PRASEETHA K., HSST (PHYSICS),
21. VIDYA K., HSST (PHYSICS),
22. MARIYA RESHMI ANTONY, HSST (ENGLISH),
23. ASSA LETHA G., HSST (HINDI),
24. RAJESH D., HSST (PHYSICS),
25. SIDDIQUE.S, HSST (CHEMISTRY),
26. DR.Y.MARYDAS, HSST (POLITICS),
27. PRASAD C.J., HSST (COMMERCE),
28. SATHYAN.M., HSST (ECONOMICS),
29. BIJUMON GEORGE, HSST (MATHS),
30. SUNILKUMAR D., HSST (ECONOMICS),
31. LALSON MATHEW, HSST (COMMERCE),
32. BIJU KOSHY ABRAHAM, HSST (C0MMERCE),
33. PRINCE J ANTONY, HSST (COMMERCE),
34. SHARON RACHEL, HSST (ENGLISH),
35. KOSHY ABRAHAM, HSST (PHYSICS),
36. ANNAMMA THOAMS, HSST (COMMERCE),
37. NAJUMA MATHAR V.M., HSST (CHIMESTRY),
38. SUNITHA S.S, HSST (PHYSICS),
39. ANITHA H.R., HSST (HINDI),
40. BINDHU K.S., HSST (CHEMISTRY),
41. LEENA K.S,HSST (MATHS),
42. ASHA VENUGOPAL, HSST (ENGLISH),
43. GIRISH P.R., HSST (ECONOMICS),
44. PRADEEP CHANDRAN B., HSST (PHYSICS),
45. MARTIN CHACKO, HSST (ECONOMICS),
46. SREELAL SREENIVASAN, HSST,
47. JOSEPH GEORGE, HSST, (ENGLISH),
48. JOSEPH V.J., HSSTG, (POLITICAL SCIENCE),
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIREOCTOR OF HIGHER SECONDARY
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/11/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.32715/2008
-----------------------------------------------------------
Dated this the 6th day of November, 2008
JUDGMENT
Exts.P1 to P47 are the orders appointing the petitioners
as HSSTs in the Government Higher Secondary Schools.
Petitioners submit that prior to their appointment as HSSTs,
they had service in aided schools and relying on Exts.P48
and P49 Govt. orders, it is contended that, for conferring
higher grade, prior service in the aided school is liable to
be reckoned. With that request they have moved the first
respondent by filing Ext.P50 representation and in this writ
petition the main complaint is that there is delay in
considering and passing orders on Ext.P50. Petitioner
therefore seek a direction to the first respondent to dispose
of Ext.P50 on an expeditious basis.
2
Having regard to the limited nature of the relief that is
sought for, I direct that the first respondent shall dispose of
Ext.P50, as expeditiously as possible and at any rate within
3 weeks from the date of production of a coy of the
judgment. It is directed that one of the petitioners be heard
before final orders are passed.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
3