IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24083 of 2007(P)
1. STM. ANCY SUSAN ABRAHAM,
... Petitioner
Vs
1. THE DIRECTOR OF HIGHER SECONDARY
... Respondent
2. THE CORPORATE MANAGER,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/08/2007
O R D E R
A.K.BASHEER, J.
-----------------------------------------------
W.P.(C)No.24083 OF 2007
-----------------------------------------------
Dated this the 7th day of August, 2007
JUDGMENT
Petitioner is stated to be working as Higher Secondary
School Teacher (Junior) in History in Bishop Hodges Higher
Secondary School, Mavelikkara under the management of
respondent no.2. Her grievance is that she is not being
promoted as Higher Secondary School Teacher, though she is
qualified and eligible for promotion. Petitioner has raised
various contentions in support of her plea for a direction to
respondent no.2 to promote her as Higher Secondary School
Teacher (History).
2. But, I do not propose to deal with any of those
contentions at this stage, in view of the limited prayer made
by the learned counsel for the petitioner at the Bar. He
submits that the petitioner has preferred Ext.P5
representation before respondent no.2 highlighting all the
relevant aspects of the issue. The limited prayer is to issue a
direction to respondent no.2 to take a decision on Ext.P5
expeditiously.
W.P.(C)No.24083 OF 2007
:: 2 ::
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent No.2 to consider
and pass orders on Ext.P5 strictly on its merit and in
accordance with law as expeditiously as possible, at any rate,
within two weeks from the date of receipt of a copy of this
judgment. Respondent no.2 shall ensure that petitioner and
all others who are likely to be affected by any order that may
be passed by him are afforded sufficient opportunity to be
heard before any decision is taken in the matter. Petitioner
shall produce a copy of the writ petition along with a certified
copy of the judgment before respondent no.2 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes