High Court Kerala High Court

K.S.Vijayalakshmi vs State Of Kerala on 7 September, 2010

Kerala High Court
K.S.Vijayalakshmi vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9150 of 2010(P)


1. K.S.VIJAYALAKSHMI, H.S.A.(HINDI)
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, MULAMANA HIGH SCHOOL,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

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

 Dated :07/09/2010

 O R D E R
                      K.T.SANKARAN, J.
                 ---------------------------------------------
                   W.P.(C).No.9150 of 2010
                 ---------------------------------------------
            Dated this the 7th day of September, 2010



                        JUDGMENT

The petitioner was appointed as HSA (Hindi) for the period

from 14.6.2004 to 30.9.2004 in the leave vacancy of Remadevi

Amma, HSA (Hindi). The District Educational Officer rejected

the proposal for approval of appointment. The appeals preferred

by the Manager were dismissed by the Deputy Director of

Education and the Director of Public Instruction and also by the

Government. Remadevi extended her leave up to 30.10.2004

and she applied for voluntary retirement with effect from

1.11.2004. The voluntary retirement was sanctioned and thus

there arose a permanent vacancy of HSA (Hindi) in the school

with effect from 1.11.2004.

2. Meanwhile, the petitioner filed Writ Petition

No.34234 of 2006 which was disposed of on 21.12.2006

directing the Government take a decision in the matter

and to grant the benefit of G.O.(P) No.46/06/G.Edn. dated

1.2.2006. The Government passed G.O.(Rt.)No.

W.P.(C) No.9150 of 2010 2

2199/2007/G.Edn. dated 21.5.2007 and rejected the

representation submitted by the petitioner. It would appear that

the petitioner filed W.P.(C) No.24561 of 2007 challenging the

order passed by the Government. The petitioner submitted

another representation dated 15.1.2009 before the Government.

That representation was considered by the Government and it

was disposed of as per G.O.(Rt) No.3426/2009/G. Edn. dated

12.8.2009 rejecting the request made by the petitioner to

approve the appointment. The approval was rejected on the

ground that the Manager did not appoint a protected teacher,

the school being a newly opened/upgraded school.

3. W.P.(C) No.24561 of 2007 filed by the petitioner was

disposed of along with W.P.(C) Nos.22114 of 2009 filed by the

Manager and 24599 of 2007 filed by one Jimmishan. The

Government Order dated 12.8.2009, which is challenged in this

Writ Petition marking the same as Ext.P8, was produced as

Ext.R1(a) in the three Writ Petitions mentioned earlier. After

considering all the aspects, this Court directed the Government

to consider the matter afresh in the light of certain other

Government Orders.

W.P.(C) No.9150 of 2010 3

4. In view of the judgment in W.P.(C) No.24651 of 2007

directing the Government to consider the entire issue, it is only

proper that the said direction is implemented. Ext. P8 order

passed by the Government subsequent to the order impugned in

W.P.(C) No.24651 of 2007 should not stand in the way of the

Government disposing of the matter afresh in the light of the

directions contained in the judgment dated 5th August, 2010 in

W.P.(C) No.24651 of 2007. To that extent, it is made clear that

Ext.P8 order dated 12.8.2009 need not be considered as a bar

for the Government in considering the entire issue afresh.

The Writ Petition is disposed of as above.

K.T.SANKARAN,
JUDGE
csl