IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37703 of 2010(K)
1. K.S.OMANA,RTD.PART TIME SEWING TEACHER,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE SECRETARY,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/01/2011
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.37703/2010-K
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 3rd day of January, 2011
J U D G M E N T
The petitioner is aggrieved by the denial of Full-
time benefits to the post of Sewing Teacher. The
petitioner was appointed as a Part-time Sewing Teacher
in S.N.V.U.P. School, Valiyakulam, an aided school, on
22/11/1979. She retired from service on 31/03/2009.
It is pointed out that the petitioner continued as
Part-time Teacher without getting the benefits of grade
promotion and Full-time benefits. The petitioner
points out in the writ petition that the Government has
passed various orders granting Full-time benefits to
various teachers and the last of the series of orders
have been produced as Ext.P8. It is also pointed out
that by Ext.P7 Government Order, which was passed
pursuant to Ext.P7(a) Judgment, the Government
considered the case of similarly placed persons.
Seeking similar benefits, Ext.P10 representation was
filed before the Government.
2. The learned counsel for the petitioner prayed
that the Government may be directed to take a decision
W.P.(C). No.37703/2010
-:2:-
on Ext.P10 after taking into consideration various
orders produced in the writ petition.
3. There will be a direction to the first
respondent to take a decision on Ext.P10 representation
after hearing the petitioner and the Manager of the
School within a period of four months from the date of
receipt of a copy of this Judgment and after
considering the various orders relied upon by the
petitioner like Exts.P1, P1(b), P1(c) and P7. The
petitioner will produce a copy of the writ petition
along with a copy of the Judgment before the first
respondent for compliance. The writ petition is
disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms