IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6275 of 2008(Y)
1. SOBY ISSAC,
... Petitioner
Vs
1. THE HEADMASTER,
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DIRECTOR OF PUBLIC INSTRUCTION,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent :SRI.K.T.SHYAMKUMAR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/06/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.6275/2008-V
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of June, 2009
J U D G M E N T
The petitioner herein is working as Upper Primary School Assistant
under the first respondent Manager. The petitioner, due to certain severe
gynecological disorders took leave for the period from 04/09/2007 to
15/10/2007. It is the case of the petitioner that she had enclosed necessary
certificates when leave application was submitted to the Headmaster. The
same was returned for certain defects. Even though the petitioner duly
complied with the directions of the Headmaster, it is pointed out that, no
further action was taken in the matter. Petitioner rejoined service on
16/10/2007 but the leave sought for has not been sanctioned. Ext.P4 is the
representation submitted by the petitioner to the Assistant Educational
Officer seeking to take appropriate action. The learned counsel for the
petitioner prayed that the said respondent may be directed to take a decision
on Ext.P4 within a time frame.
2. There will be a direction to the second respondent to consider
and pass orders on Ext.P4 in accordance with law after hearing the
W.P.(C). No.6275/2008
-:2:-
petitioner and the first respondent, within a period of six weeks 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.)
ms