High Court Kerala High Court

Shyja.M.R vs The State Of Kerala Represented By on 14 June, 2010

Kerala High Court
Shyja.M.R vs The State Of Kerala Represented By on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18324 of 2010(M)


1. SHYJA.M.R,W/O.VISWANATHAN,MANDAKATHINGAL
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER, M.G.M.LOWER PRIMARY SCHOOL,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

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

 Dated :14/06/2010

 O R D E R
                         C.T.RAVIKUMAR, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 18324 of 2010 M
             ```````````````````````````````````````````````````````
                Dated this the 14th day of June, 2010

                            J U D G M E N T
           The     petitioner      was      appointed        as    L.P.S.A. in

M.G.M.L.P.School, Marathancode.               The said appointment was

approved with effect from 14-06-2000. While continuing in the

said school, the petitioner was transferred and posted to

M.G.M.L.P. School, Chiramanangad under the same

management. Subsequently, pursuant to the staff fixation order

for the academic year 2009-2010, one post of L.P.S.A. was

reduced in M.G.M.L.P. School, Marathancode and thereupon the

petitioner was ordered to be retrenched and one L.P.S.A. from the

said school was ordered to be transferred to M.G.M.L.P. School,

Chiramanangad with effect from 15-07-2009, by the second

respondent as per Ext.P4. Pursuant to the same, the Manager of

the School submitted Ext.P5 petition requesting for restoration of

the post of L.P.S.A. by applying 1:40 teacher-student ratio.

Thereafter, the Manager, as per Ext.P6 order dated 28-08-2009,

transferred the petitioner to M.G.M.L.P.School, Marathancode and

transferred Smt.Shija B. Cheruvathur, the junior most L.P.S.A. in

WPC.18324/2010
: 2 :

M.G.M.L.P.School, Marathancode to Chiramanangad School.

Feeling aggrieved by Exts.P4 and P6, the petitioner has preferred

Ext.P7 revision petition dated 24-05-2010 before the first

respondent under Rule 92 of Chapter XIV-A of the Kerala

Education Rules and the same is still pending.

The petitioner has raised all her contentions against Exts.P4

and P6 in Ext.P7 revision petition and the first respondent is

competent to look into the grievances raised in Ext.P7. Therefore,

this writ petition is disposed of with a direction to the first

respondent to consider and pass orders on Ext.P7, expeditiously,

at any rate, within a period of three months from the date of

receipt of a copy of this judgment, with notice to the petitioner and

also the third respondent.

(C.T.RAVIKUMAR, JUDGE)
aks