IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8575 of 2008(U)
1. SMT.C.S.BINDU, HIGH SCHOOL ASSISTANT
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT EDUCATIONAL OFFICER
3. DIRECTOR OF POUBLIC INSTRUCITONS
4. ABRAHAM MEMORIAL HIGHER SECONDARY
5. C.S. SHAMMI, HIGH SCHOOL ASSISTANT
6. DEPUTY DIRECTOR OF EDUCATION
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/04/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 8575 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th April, 2008.
J U D G M E N T
The petitioner is aggrieved by the re-arrangement of her
appointment as High School Assistant (Hindi) from 2004 allegedly in
order to give undue and unjust advantage to the 5th respondent in the
matter of seniority, who is junior to the petitioner. The petitioner has
filed Ext. P1 revision petition before the Government in this matter.
She now seeks a direction to the 1st respondent to consider and pass
appropriate orders on the same expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P1 as expeditiously as possible, at any rate,
within three months 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 4 and 5. (Although the writ petition
filed by the 5th respondent was posted along with this writ petition,
there is no representation in that case today).
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S. Siri Jagan, Judge.
Tds/