High Court Kerala High Court

T.Nicy Baby vs The State Of Kerala Represented By … on 19 October, 2010

Kerala High Court
T.Nicy Baby vs The State Of Kerala Represented By … on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31330 of 2010(M)


1. T.NICY BABY, W/O.ABHILASH P.VARGHESE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER,

4. SMT.PRAJEESH, LOWER PRIMARY SCHOOL

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/10/2010

 O R D E R
                 K.T.SANKARAN, J.
          ------------------------------
             W.P.(C).No.31330 OF 2010
          ------------------------------
     Dated this the 19th day of October, 2010


                     JUDGMENT

The petitioner was appointed as LPSA in NLP

School, Manaly, Kechery, Thrissur District with

effect from 5.6.2002. The appointment was approved

by the Assistant Educational officer. It is stated

that from 2006-07 onwards, the petitioner was

accommodated against the anticipated additional

division vacancies. While so, C.Vijayakumari,

Headmistress of the School retired from service on

31.3.2010. The claim of the petitioner is that she

ought to have been adjusted against the said

vacancy from 1.6.2010 in the light of the

Government Order dated 9.11.1999 and the decision

in Geetha S. v. Jeo Thomas K and others (2009(4)

KHC 296). Though the petitioner requested the

Manager to appoint her against the vacancy from

1.6.2010, the Manager declined the request. On the

other hand, the Manager appointed the 4th

W.P.(C).No.31330 OF 2010 2

respondent, who according to the petitioner is a

fresh hand. Aggrieved by the appointment of the 4th

respondent, the petitioner filed Ext.P7

representation before the Assistant Educational

Officer.

2. The reliefs prayed for by the petitioner in

the Writ Petition are the following:

“i) issue a writ of mandamus or other
appropriate writ order or direction
commanding the 2nd respondent to approve the
appointment of the petitioner from 2006-07
onwards.

ii) issue a writ of mandamus or other
appropriate writ order or direction
commanding the 3rd respondent to accommodate
the petitioner as LPSA against the regular
vacancy arose from 1.6.2010.

iii) issue a writ of mandamus or other
appropriate writ order or direction
commanding the 2nd respondent to effectively
consider and pass appropriate orders upon
Exhibit P-7 after affording an opportunity
of being heard to the petitioner within a
time limit before granting approval to the
4th respondent.

iv) pass such other order or direction which
this Hon’ble Court may deem fit and proper
to grant in the circumstances of the case”

3. The learned counsel for the petitioner

submitted that for the time being, it would be

W.P.(C).No.31330 OF 2010 3

sufficient, if the Assistant Educational Officer is

directed to consider Ext.P7 representation

submitted by the petitioner, after affording an

opportunity of being heard to the petitioner, the

Manager and the 4th respondent.

4. In the facts and circumstances of the case,

the Writ Petition is disposed of directing the

Assistant Educational Officer, Kunnamkulam to

consider and dispose of Ext.P7 representation dated

24.9.2010 submitted by the petitioner as

expeditiously as possible, and at any rate within a

period of six weeks from the date of receipt of a

copy of the judgment, after affording an

opportunity of being heard to the petitioner, the

Manager and the 4th respondent. The petitioner shall

produce a copy of the Writ Petition and certified

copy of the judgment before the Assistant

Educational Officer.

K.T.SANKARAN,
JUDGE.

cms