High Court Kerala High Court

Vinitha.V.N. vs The Manager on 28 November, 2007

Kerala High Court
Vinitha.V.N. vs The Manager on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35073 of 2007(A)


1. VINITHA.V.N., LOWER GRADE HINDI TEACHER,
                      ...  Petitioner

                        Vs



1. THE MANAGER, MUSLIM HIGH SCHOOL FOR
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/11/2007

 O R D E R
                            S. SIRI JAGAN, J.

                     --------------------------------

                     W.P.(C)No. 35073 OF 2007

                   -----------------------------------

                Dated this the 28th day of November, 2007


                               JUDGMENT

The petitioner has been working as Lower Grade Hindi

Teacher in the upper primary section of Muslim Girls’ Higher

Secondary School, Kaniyapuram for the last five years. According

to her, she has acquired necessary qualification for promotion as

High School Assistant (English) and she is a rightful claimant

under Rule 43 of Chapter XIVA of the Kerala Education Rules for

such promotion. She also claims that there are vacancies of HSA

(English) in the school under the same management. Her

complaint is that her claim is not being considered by the

Manager.

2. In the above circumstances, the petitioner has filed

Ext.P2 representation before the 2nd respondent. The petitioner

seeks expeditious disposal of the same.

3. I have heard the learned Government pleader also. In

the facts and circumstances of the case, there would be a

direction to the 2nd respondent to consider and pass appropriate

W.P.(c) No.35073/07 2

orders on Ext.P2 as expeditiously as possible, at any rate,

within one month from the date of receipt of a copy of this

judgment, after affording an opportunity of being heard to the

petitioner as well as the 1st respondent.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.35073/07 3