High Court Kerala High Court

Asha P.M. vs State Of Kerala on 3 April, 2009

Kerala High Court
Asha P.M. vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10985 of 2009(P)


1. ASHA P.M., W/O.SUJAVUDHEEN R.M.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, HIGH SCHOOL

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/04/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                       -------------------------------------
                        W.P.(C).No.10985 of 2009
                       --------------------------------------
                           Dated 3rd April, 2009

                                 JUDGMENT

Heard Sri.Jacob Sebastian, the learned counsel appearing for

the petitioner and Sri.A.J.Varghese, the learned Government Pleader

appearing for respondents 1 to 4. In the nature of the order that I

propose to pass, it is not necessary to issue notice to or hear the fifth

respondent.

2. The fifth respondent Manager appointed the petitioner as

Upper Primary School Assistant by Ext.P1 order dated 14.6.2007. By

Ext.P4 order passed on 11.2.2008, the District Educational Officer

declined to approve the said appointment. The Manager thereupon filed

an appeal before the Deputy Director of Education. The said appeal was

dismissed by Ext.P5 order dated 17.7.2008. The petitioner states that

though the Manager had filed Ext.P6 revision petition before the Director

of Public Instruction, the Manager did not pursue it and therefore she

was constrained to file Ext.P7 revision petition before the State

Government under Rule 92 of Chapter XIV A of the Kerala Education

Rules. In this writ petition, the petitioner challenges Exts.P4 and P5 and

also seeks a direction to the State Government to consider and pass

orders on Ext.P7 revision petition after affording her and the Manager a

WP(C).No.10985/2009 2

reasonable opportunity of being heard.

3. Exts.P4 and P5 disclose that the petitioner’s

appointment as per Ext.P1 has not been approved. Though the

Manager had moved the Director of Public Instruction in Ext.P6

revision petition, the petitioner states that the Manager did not pursue

it and therefore she proceeded on the basis that the said revision

petition was rejected. Even if that be so, the Government can exercise

the power of revision under Rule 92 of Chapter XIV A of the K.E.R.

and revise Exts.P4 and P5 and the order if any passed by the Director

of Public Instruction on Ext.P6. The petitioner was appointed on

14.6.2007. Nearly two years have passed thereafter. In these

circumstances, I am of the opinion that the Government should

expeditiously consider Ext.P7 and pass orders thereon. I accordingly

dispose of this writ petition with a direction to the Secretary to

Government, General Education Department to consider Ext.P7

revision petition and pass orders thereon after affording the petitioner

and the fifth respondent Manager a reasonable opportunity of being

heard. Final orders in the matter shall be passed within three months

from the date on which the petitioner produces a copy of this writ

petition along with a copy of this judgment. I further direct that in

WP(C).No.10985/2009 3

view of the directions issued above, the Director of Public Instruction

need not pass orders on Ext.P6 revision petition filed by the Manager if

it has not so far been disposed of and the said revision shall stand

struck off.

The writ petition is disposed of as above.

P.N.RAVINDRAN
Judge

TKS