IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18147 of 2009(K)
1. ANNA MOLE PAUL, W/O. PIUS P.IGNATIUS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE REGIONAL DEPUTY DIRECTOR OF
4. THE MANAGER,
5. THE PRINCIPAL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/06/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 18147 of 2009-K
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of June, 2009.
JUDGMENT
The petitioner was appointed as a Higher Secondary School Teacher
(Junior) in Computer Science in a leave vacancy in Sacred Heart Convent
Higher Secondary School, Thrissur from 16.6.2004 to 27.2.2005. This was
duly approved by the third respondent which is evidenced by Exts.P1 and
P2. Again, the petitioner was appointed in another leave vacancy from
21.6.2007 to 20.6.2012, but the approval is restricted for the period from
23.7.2007 to 31.3.2012 which is clear from Exts.P3 and P4. Learned
counsel for the petitioner submits that going by the Government Order,
Ext.P5, the petitioner will be paid salary only on daily wage basis. This
cannot be done in the light of the Division Bench decision of this court in
Unni Narayanan v. State of Kerala (2009 2 KLT 604), produced as
Ext.P6 herein. The petitioner has therefore filed Ext.P7 appeal before the
second respondent. Learned counsel for the petitioner prayed that there may
be a direction to the second respondent to take a decision on Ext.P7 within a
time frame.
The writ petition is disposed of directing the second respondent to
wpc 18147/2009 2
take a decision on Ext.P7 after hearing the petitioner and the Manager,
within a period of two months from the date of receipt of a copy of this
judgment.
(T.R. Ramachandran Nair, Judge.)
kav/