High Court Kerala High Court

V.G.Valsala vs The State Of Kerala on 11 January, 2011

Kerala High Court
V.G.Valsala vs The State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 890 of 2011(I)


1. V.G.VALSALA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION

3. THE DISTRICT EDUCATIONAL OFFICER

4. THE MANAGER

                For Petitioner  :SRI.T.V.VIJAYARAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :11/01/2011

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
                 ----------------------------------
                   W.P.(C).No. 890 of 2010
                 ---------------------------------
            Dated this the 11th day of January, 2011

                           JUDGMENT

Petitioner is working as High School Assistant(English). It

is a case where the petitioner was appointed as a High School

Assistant(English) on 07.07.2009. The vacancy was occurred on

relieving of K.A. Chithralekha to join Government Service.

Exts.P2 and P2(a) are the copies of the appointment order of the

petitioner and proforma to appoint the petitioner. The approval of

the same was rejected by the District Educational Officer by

Ext.P3 order, which was challenged before the Deputy Director of

Education. Ext.P4 appeal was dismissed.

2. Revision petition is filed by the petitioner challenging the

orders declining approval.

3. Heard the learned counsel for petitioner and the learned

Government Pleader. Learned counsel for the petitioner for a

direction to take a decision on Ext.P5 within a time frame. There

will be a direction to the first respondent to consider Ext.P5, after

hearing the petitioner and the manager within a period of six

W.P.(C).No. 890 of 2010 2

weeks from the date of receipt of a copy of this judgment. The

petitioner will produce a copy the Writ Petition along with a copy

of this judgment for compliance.

This Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

ln