IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38260 of 2007(D)
1. SRSH KUMARI, AGED 34 YEARS,
... Petitioner
Vs
1. THE DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
4. THE GOVERNMENT OF KERALA, REP. BY
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 38260 of 2007(D)
=======================
Dated this the 3rd day of January, 2008
JUDGMENT
Petitioner is a U.P. School Assistant working in an aided
school. She was originally appointed with effect from 25.8.2000
till the existence of the vacancy. But the 1st respondent
approved such appointment only upto 30.3.2001. In the above
circumstances, the manager re-appointed the petitioner with
effect from 6.6.2001. Against the order of the 1st respondent
approving the appointment only upto 30.3.01, the manager of
the school filed appeal which was rejected by the Deputy
Director as also the Director of Public Instruction. Against the
same the petitioner filed Ext.P7 revision petition before the 4th
respondent. Petitioner now confines her relief for a direction to
the 4th respondent to consider and pass appropriate orders on
Ext.P7 expeditiously.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, there would be a
W.P.(C) No. 38260/2007/D -2-
direction to the 4th respondent to consider and pass appropriate
orders on Ext.P7, as expeditiously as possible, at any rate, within
two 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 the manager of the school. If the petitioner so chooses, it
would be open to her to file additional pleadings with materials in
support of her claim and the 4th respondent shall consider the
same while disposing of Ext.P7.
The writ petition is disposed of as above.
Sd/-
S.SIRI JAGAN,
JUDGE
jp