High Court Kerala High Court

V.K.Moidu Haji vs State Of Kerala on 24 November, 2009

Kerala High Court
V.K.Moidu Haji vs State Of Kerala on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32133 of 2009(J)


1. V.K.MOIDU HAJI, S/O. ABBAS HAJI,
                      ...  Petitioner
2. MAQSOOD K.M., S/O. MOIDEEN KUNHI,

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DIRECTOR PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

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

 Dated :24/11/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.32133/2009-J
                 ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 24th day of November, 2009

                      J U D G M E N T

The first petitioner is the Manager and the second

petitioner is the Assistant Teacher appointed by the

Manager. The appointment of the second petitioner has been

approved by the fourth respondent as per Ext.P4.

Thereafter, he was appointed in a regular vacancy as per

Ext.P5. But, the approval of the same has been rejected by

Ext.P6. The first petitioner filed an appeal against the

same before the second respondent which was rejected as per

Ext.P8. The first petitioner has filed a revision petition

before the Government. The petitioners seek for a

direction to the Government to take a decision on Ext.P8

within a time frame.

2. There will be a direction to the Government to

take a decision on Ext.P8 after hearing the petitioners

within a period of three months from the date of receipt of

a copy of this Judgment. The writ petition is disposed of

as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms