High Court Kerala High Court

V.R.Preetha vs The Secretary To Government on 21 July, 2010

Kerala High Court
V.R.Preetha vs The Secretary To Government on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20128 of 2010(M)


1. V.R.PREETHA,AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,GENERAL
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER,MATTANNUR HIGHER SECONDARY

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :21/07/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                       ----------------------------
                       W.P.(C)No.20128 of 2010
                       ----------------------------
                         Dated 21st July, 2010

                              JUDGMENT

The petitioner is aggrieved by the inaction on the part of

the second respondent in passing orders in the matter of approval of

his appointment as H.S.A. (English) under the third respondent’s

school. According to the petitioner, as per Ext.P1 order she was

promoted as H.S.A. (English) on 15.7.2004 against a regular

vacancy. The said appointment was not approved and consequently

she was reverted as U.P.S.A. Later, as per Ext.P5, the petitioner

was again promoted as H.S.A. (English) with effect from 1.6.2009.

The said order of promotion was forwarded to the second

respondent. However, no orders have been passed thereon so far.

It is in the said circumstances that this writ petition has been filed.

2. When appointment or promotion has been effected as

per the provisions under the Kerala Education Rules, the same has to

be forwarded to the competent educational authority for approval.

Evidently, in this case, Ext.P5 order whereby the petitioner was

promoted as H.S.A. (English) with effect from 1.6.2009 has already

been forwarded to the second respondent for such approval. The

second respondent is legally bound to pass orders in the matter. In

case it has already been received, orders shall be passed in the

WP(C).No.20128/2010 2

matter of approval of appointment made as per Ext.P5 expeditiously,

at any rate, within a period of one month from the date of receipt of a

copy of this judgment.

The writ petition is disposed of accordingly.

C.T.RAVIKUMAR
Judge

TKS