High Court Kerala High Court

K.P.Khamarunnisa vs The State Of Kerala on 2 March, 2010

Kerala High Court
K.P.Khamarunnisa vs The State Of Kerala on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6672 of 2010(H)


1. K.P.KHAMARUNNISA, HSA(ARABIC)
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, P.T.M.YATHEEMKHANA H.S.S.

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/03/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 6672 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the  2nd day of March, 2010.

                           J U D G M E N T

The petitioner’s appointment as a H.S.A (Arabic) in the 5th

respondent’s school with effect from 25-10-2004 was refused to be

approved by the educational authority for want of appointment of a

protected teacher under the Government Orders in force. The

challenge against the refusal to approve the appointment ended in

Ext. P2 order of the Government rejecting the claim of the petitioner

and the manager of the school. The petitioner now submits that

subsequently, a vacancy has arisen in which the manager submitted

Ext. P5 expressing his willingness to appoint a protected teacher in

that vacancy. In the light of the same, the petitioner filed Ext. P6

petition before the Government seeking appropriate reliefs in respect

of the approval of the appointment of the petitioner in the light of the

readiness of the manager to appoint a protected teacher in the

vacancy which has arisen. The petitioner now seeks a direction to the

1st respondent to consider and pass orders on Ext. P6 expeditiously.

2. I have heard the learned Government Pleader also.

3. I am of opinion that since the manager has expressed his

willingness to appoint a protected teacher in the vacancy which has

arisen now, it is only appropriate that the 1st respondent considers

Ext. P6 appropriately notwithstanding the earlier order, Ext. P2 on the

subject.

Accordingly, the writ petition is disposed of with a direction to

the 1st respondent to consider and pass orders on Ext. P6 as

expeditiously as possible, at any rate, within three months from the

W.P.C. No. 6672/2010 -: 2 :-

date of receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner as well as the manager of

the school.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.