High Court Kerala High Court

A.Karunakaran vs State Of Kerala on 3 July, 2009

Kerala High Court
A.Karunakaran vs State Of Kerala on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18660 of 2009(B)


1. A.KARUNAKARAN, PHYSICAL EDUCATION
                      ...  Petitioner
2. M.MURALIDHARAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DEPUTY DIRECTOR OF EDUCATION,

5. THE DISTRICT EDUCATIONAL OFFICER,

6. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :03/07/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.18660 of 2009-B
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 3rd day of July, 2009.

                                JUDGMENT

The petitioners herein are working as Physical Education Teachers

( Part-time) in Peralam U.P. School and Kuthuparamba U.P. School, in

Kannur District. The first petitioner entered service on 19.1.1984 and the

second petitioner entered service on 1.6.1989. The petitioners were parties

to O.P.No.32664/2001 which was disposed of by Ext.P2 judgment, directing

them to submit representation before the Government and the Government

was directed to pass appropriate orders. The representation filed was

rejected by the Government as per Ext.P4. The said order was challenged

by certain persons except the petitioners herein, in Writ Petition

No.34191/2006. This court directed the Government to pass fresh orders in

the matter and by Ext.P5, the Government passed orders in their favour.

The Government directed that existing part-time posts of Physical

Education Teacher in the schools mentioned in the Annexure to the said

order shall be abolished and supernumerary Full Time posts of Physical

Education Teachers shall be created in the schools with prospective effect,

i.e. from the date of the Government Order, to accommodate the existing

part-time Physical Education Teachers, subject to the condition that the

wpc 18660/2009 2

same should not be treated as a precedent.

2. The petitioners submit that in their case no orders have been

passed by the Government. The petitioners are relying upon Exts.P6 and P7

in respect of two Physical Education Teachers in Ponnium U.P. School and

Kuzhunna U.P. School.

3. Seeking for a similar benefit, the petitioners have approached the

Government by Exts.P10 and P11. The petitioners have filed this writ

petition seeking for a direction to the Government to consider and pass

orders on Exts.P10 and P11 within a time frame.

4. It is evident from the pleadings that the Government has passed

Exts.P5, P6 and P7 orders in respect of similarly placed persons. The

petitioners were also parties to the earlier writ petition along with the

beneficiaries of Ext.P5. In the light of the above, the Government will pass

orders on Exts.P10 and P11 in accordance with law, within a period of three

months from the date of receipt of a copy of this judgment, after hearing the

petitioners and the managers of the respective schools. The petitioners will

produce a copy of the writ petition along with a copy of this judgment

before the Government for compliance.

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

(T.R.Ramachandran Nair, Judge.)