High Court Kerala High Court

Sandhya Sreenivasan vs The Secretary To Government on 22 December, 2009

Kerala High Court
Sandhya Sreenivasan vs The Secretary To Government on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36340 of 2009(J)


1. SANDHYA SREENIVASAN,HIGHER SECONDARY
                      ...  Petitioner

                        Vs



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

2. THE REGIONAL DEPUTY DIRECTOR OF HIGHER

3. THE CORPORATE MANAGER OF SCHOOLS,

4. SMT.DIVYA JAMES,HIGHER SECONDARY SCHOOL

                For Petitioner  :SRI.S.JAYAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :22/12/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 36340 of 2009-J
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
            Dated this the 22nd day of December, 2009.

                                 JUDGMENT

Herein, the petitioner is working as HSST (English) in M.S. Higher

Secondary School, Ranni. The petitioner has different spells of

appointments in the school and the appointment from 8.7.2006 to

28.11.2008 against a leave vacancy has been approved already. Again,

when the leave vacancy was extended, the petitioner was allowed to

continue till 28.11.2013 and she is still working in the leave vacancy and

the said appointment has already been approved by order dated 19.2.2009

issued by the second respondent.

2. The present dispute is regarding the appointment in a permanent

vacancy which arose on 1.6.2009. The third respondent appointed the 4th

respondent in that vacancy on by transfer method without regularising the

service of the petitioner.

3. The petitioner had submitted a request before the third respondent

seeking for appointment in the regular post. The appointment of the 4th

respondent has already been approved by the Regional Deputy Director.

Ext.P1 is the copy of the said order. Against the same, the petitioner has

wpc 36340/2009 2

filed Ext.P2 appeal before the Government. It is prayed that Ext.P2 may

be directed to be disposed of within a time frame, as otherwise it will affect

the rights of the petitioner.

3. Learned Govt. Pleader on instructions, submitted that Ext.P2 has

not been traced out so far. In that view of the matter, the petitioner will

refile Ext.P2 within a period of three weeks and the Government will take a

decision on Ext.P2 thus filed, within a further period of three months after

hearing the petitioner, the Manager and the new appointee.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/