IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16789 of 2010(W)
1. SYAMLAL SYAM NIVAS,HIGH SCHOOL ASSISTANT
... Petitioner
Vs
1. THE MANAGER,SVA HIGH SCHOOL,NADUVATHUR,
... Respondent
2. THE GOVERNMENT OF KERALA,GENERAL
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE DEPUTY DIRECTOR OF EDUCATION,
5. DIRECTOR OF PUBLIC INSTRUCTION,
For Petitioner :SRI.A.K.SRINIVASAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/06/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 16789 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of June, 2010
J U D G M E N T
This writ petition is filed challenging Ext.P11 order
passed by 5th respondent. As per the same the 5th respondent
found that the petitioner is not a graduate in English and
hence ineligible to be appointed as HSA(English) in terms of
Ext.P2 Government Order. Against Ext.P11, the manager has
filed Ext.P12 appeal before the second respondent on
7.5.2010. Subsequently, the petitioner has approached the
second respondent by filing Ext.P13 appeal. Along with the
same, he has also filed Ext.P13(a) stay petition. Both Ext.P13
appeal and P13(a) stay petition are dated 1.6.2010. In case,
the second respondent received Ext.P13 appeal , the second
respondent shall consider the same and pass orders thereon
within a period of three months from the date of receipt of a
copy of this judgment. The petitioner shall also be heard prior
to the passing orders on Ext.P13 appeal. In case, the second
respondent received Ext.P13(a) stay petition, the second
respondent shall consider and pass orders thereon within a
WPC.16789/2010
: 2 :
week from the date of receipt of a copy of the judgment.
Status quo as on today shall be maintained till passing of
orders on Ext.P13(a) stay petition.
This writ petition is disposed of accordingly.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge