High Court Kerala High Court

A.Sakunthala vs State Of Kerala on 22 February, 2008

Kerala High Court
A.Sakunthala vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27274 of 2007(V)


1. A.SAKUNTHALA,FULL TIME MENIAL,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION, JAGATHY,

3. DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :SRI.V.AJAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.27274 OF 2007
               ----------------------------------------
              Dated this the 22nd day of February, 2008

                            JUDGMENT

The petitioner in this writ petition is a Full Time Menial

working in the 4th respondent’s School. The main prayers of the

petitioner are relating to disciplinary proceedings against her. In

W.P. (C) No.26565/06, in respect of those disciplinary

proceedings, I had directed the Government to reconsider the

revision petition filed by the Manager in this regard. That being

so, the petitioner can raise all her contentions in respect of the

disciplinary proceedings before the Government in that revision

petition. However, the petitioner has another claim regarding her

entitlement to promotion to the post of Peon in a vacancy, which

has arisen on 31.5.2007. In respect of the same, the petitioner

has filed Ext.P7 complaint before the DEO, Neyyattinkara – the

3rd respondent herein. In view of the pendency of that complaint,

I feel that the DEO can be directed to consider and pass

appropriate orders on Ext.P7.

Accordingly, this writ petition is disposed of with a direction

W.P.(c) No.27274/07 2

to the 3rd respondent to consider and pas appropriate orders

on Ext.P7 as expeditiously as possible, at any rate, within one

month from the date of receipt of a copy of this judgment. If

the petitioner files a petition seeking other reliefs like arrears

of salary, fixation of pay etc., the same shall also be

considered in accordance with law, by the DEO along with

Ext.P7. Before passing orders, the DEO shall afford an

opportunity of being heard to the petitioner as well as the

Manager.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.27274/07 3