IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4761 of 2010(U)
1. YAKOOB.K, S/O.MOIDU, AGED 39 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGAR,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/02/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 4761 of 2010
==================
Dated this the 15th day of February, 2010
J U D G M E N T
The petitioner was appointed as a full time Urdu teacher in the 5th
respondent’s school on 25.6.2007 in a retirement vacancy. But the 3rd
respondent approved the appointment of the petitioner only as a part time
Urdu teacher. The petitioner would contend that the petitioner is entitled to
full time benefit, since, as per the Government orders on the subject, Group
C periods can be diverted for that purpose. Seeking this relief, the petitioner
has filed Ext.P6 revision petition before the 2nd respondent. The petitioner
seeks a direction to the 2nd respondent to consider and pass orders on Ext.P6
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 2nd respondent to consider and pass orders on
Ext.P6 as expeditiously as possible, at any rate, within two months from the
date of receipt of a certified copy of this judgment, after affording an
opportunity of being heard to the petitioner as well as the 5th respondent. The
petitioner shall forward a copy of the writ petition along with a certified copy
of this judgment to the 2nd respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge