High Court Kerala High Court

Rani A.K. vs The State Of Kerala on 30 October, 2009

Kerala High Court
Rani A.K. vs The State Of Kerala on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24378 of 2008(B)


1. RANI A.K., W/O.FRANCIS,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. RAMLA K.M., TEACHER GLPS,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/10/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.24378 OF 2008
              ---------------------------------------
          Dated this the 30th day of October, 2009.


                         J U D G M E N T

The petitioner is challenging Exhibit P2 order by which she

has been transferred from G.H.S.Thattakuzha to G.H.S Poomala.

2. The petitioner is a P.D. Teacher (Malayalam) appointed

by the Government on regular basis. She was originally working

as U.P.S.A in the Government High School, Mullaringadu for the

last few years. By Exhibit P1, the petitioner was transferred from

G.H.S Mullaringadu to G.H.S Thattakuzha. Again by Exhibit P2,

the petitioner stands transferred from G.H.S. Thattakuzha to

G.H.S Poomala by the Deputy Director of Education.

3. The petitioner contends that the order of transfer issued

to her as per Exhibit P1 is sought to be modified by Exhibit P2

within a period of 20 days. It is also submitted that even though

the reason for transfer, as evident from Exhibit P2, is that the

same is pursuant to the reduction of post in the staff fixation for

the year 2008-2009, the said reason also is not correct.

W.P.(C) No.24378/2008 2

4. This Court, by an interim order dated 12.08.2008,

granted stay of Exhibit P2 so far as it relates to the petitioner and

the interim order stands extended.

5. A reading of Exhibit P2 shows that the 3rd respondent is

ordered to be transferred from G.L.P.S Kumaramangalam to

G.H.S Thattakuzha wherein the petitioner is working. The

3rd respondent has not chosen to appear and oppose the prayer

made by the petitioner in this writ petition.

6. The 2nd respondent has filed a counter affidavit wherein

it is stated that the 3rd respondent Smt.Ramla K.M. was the

senior most applicant to G.H.S Thattakuzha, who has 21 years

and 2 months of service in the District. The petitioner has only 3

years and 4 months of service in the District. The petitioner was

transferred as per Exhibit P1 to the promotion vacancy at G.H.S

Thattakuzha. But, later the 3rd respondent was transferred during

the general transfer. It is also stated that if the 3rd respondent

was transferred earlier to G.H.S Thattakuzha, there would not be

any vacancy to accommodate the petitioner. It is therefore,

submitted that the order of transfer is perfectly legal and valid.

W.P.(C) No.24378/2008 3

7. Even though it is stated in the counter affidavit that

Exhibit P2 order is passed pursuant to the complaint raised by

the 3rd respondent, the 3rd respondent has not appeared before

this Court or disputed the claims of the petitioner. The relevant

academic year 2008-2009 is already over. It does not appear

that the 3rd respondent has raised any claim for a posting this

year also.

Therefore, the petitioner will be allowed to continue in the

present school subject to general transfer during the coming

years.

This writ petition is accordingly disposed of.

T.R. RAMACHANDRAN NAIR
JUDGE

smp