IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37081 of 2007(M)
1. U.ANSAR, S/O.UMMER, AGED 27 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/12/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No. 37081 OF 2007
----------------------------------------
Dated this the 14th day of December, 2007
JUDGMENT
The petitioner is an Arabic Teacher in the 5th respondent’s
School. Approval for his appointment was declined by the
Assistant Educational Officer on the ground that the School is an
uneconomic School and as per Government orders on the subject
the vacancy ought to have been filled up by appointing protected
teachers. The petitioner has filed Ext.P7 revision petition before
the 1st respondent against the orders of the Educational
Authorities. The petitioner seeks expeditious disposal of the
same.
2. I have heard the learned Government pleader also. In
the facts and circumstances of the case, there would be a
direction to the 1st respondent to consider and pass appropriate
orders on Ext.P7 as expeditiously as possible, at any rate, within
three months from the date of receipt of a copy of this judgment,
W.P.(c)No.37081/07 2
after affording an opportunity of being heard to the petitioner
as well as the Manager of the School.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd