IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16907 of 2007(K)
1. ASHALATHA.V.R., AGED 55 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPTD. BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATION OFFICER,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/06/2007
O R D E R
A.K.BASHEER, J.
--------------------------------------------
W.P.(C)No.16907 OF 2007
--------------------------------------------
Dated this the 4th day of June, 2007
JUDGMENT
Petitioner retired from service as Principal of N.S.S.
Higher Secondary School, Kidangoor on May 31, 2007.
According to her, she had worked as High School Assistant in
V.H.S.S. Vandemathirem at Veliyannoor from July 8, 1977 to
June 18, 1980 for a period of 2 years and 11 months and 11
days. She worked as Upper Primary School Assistant in N.S.S.
Higher Secondary School, Kidangoor from January 1, 1982 to
March 12, 1982 for period of 2 months and 12 days.
Thereafter, she commenced her continuous service as Upper
Primary School Assistant in N.S.S.Higher Secondary School,
Kidangoor from July 27, 1982. She continued in service till
the date of her retirement. Petitioner’s grievance is that the
period of break in her service is liable to be condoned by the
Government in view of Ext.P3 order.
2. I do not propose to deal with the above contention in
view of the limited prayer made by the learned counsel for the
petitioner at the Bar. He submits that petitioner has preferred
W.P.(C)No.16907 OF 2007
:: 2 ::
Ext.P5 representation highlighting all the relevant aspects
before the Government. The limited prayer is to issue an
appropriate direction to take a decision on Ext.P5 without any
delay. Learned Government Pleader submits that if Ext.P5 is
pending consideration, an appropriate decision thereon will be
taken without any delay.
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider and
pass orders on Ext.P5 strictly on its merit and in accordance
with law as expeditiously as possible, at any rate, within four
months from the date of receipt of a copy of this judgment.
Needless to mention that respondent no.1 shall ensure that
petitioner is afforded sufficient opportunity to be heard before
any decision is taken. Petitioner shall produce a certified copy
of the judgment before respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes