High Court Kerala High Court

V.Sheeba vs State Of Kerala on 7 August, 2007

Kerala High Court
V.Sheeba vs State Of Kerala on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21758 of 2007(M)


1. V.SHEEBA, U.P.S.A., SIVAGIRI HIGHER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. DISTRICT EDUCATIONAL OFFICER, ATTINGAL.

4. THE MANAGER,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/08/2007

 O R D E R
                            A.K. BASHEER, J.
                         --------------------------
                    W.P.(C). NO. 21758 OF 2007
                            ---------------------
                 Dated this the 7th day of August, 2007

                              J U D G M E N T

Petitioner is stated to be working as Upper Primary School Assiostant

(Natural Science) in Sivagiri Higher Secondary School at Varkala, which is

an aided institution under the management of respondent No.4.

2. According to the petitioner, she had worked in two short spells

between October 1, 1991 to December 4, 1991 and from December 6, 1991

to March 9, 1992, before she was appointed against a regular vacancy of

U.P.S.A with effect from June 1, 1992.

3. It appears that during the academic year 1996-97 one post of

U.P.S.A. was reduced due to fall in student strength. It is contended by the

petitioner that she was not paid salary for the period from April 1, 1997 to

July 14, 1997. She contends that teachers who were similarly situated like

the petitioner and some of her juniors working in other schools under the

same management in Kottayam district, were given salary for the same

period in spite of the fact that there was division fall in those schools as

well. According to her, she is entitled to get a similar treatment since she

had been working in the school from October 1, 1991.

4. I am afraid the contentions raised by the petitioner cannot be

WPC NO.21758/07 Page numbers

entertained or considered at this distance of time particularly since

petitioner was entitled to challenge the order, if any, that was passed by the

departmental authority at the relevant point of time. It is contended on

behalf of the petitioner that she had submitted Ext.P2 representation before

respondent No.2 in February 2003 in this regard. The limited prayer made

in this writ petition is to issue a direction to the 2nd respondent to consider

Exts. P1 and P2.

I am not satisfied that the above prayer should be allowed. I do not

propose to make any further observation on the merit of the contentions

raised by the petitioner at this stage. However, I make it clear that it will be

open to the petitioner to pursue the remedy, if any, available to her under

law.

The writ petition is accordingly dismissed.





                                                   A.K. BASHEER, JUDGE


vps

WPC NO.21758/07    Page numbers




                                A.K. BASHEER, JUDGE


                                    OP NO.20954/00




                                         JUDGMENT

WPC NO.21758/07    Page numbers

                                 1ST MARCH, 2007