High Court Kerala High Court

Santha.S.M. vs District Educational Officer on 27 June, 2008

Kerala High Court
Santha.S.M. vs District Educational Officer on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19398 of 2008(H)


1. SANTHA.S.M., U.P.S.A, MOOTHEDATH HIGH
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATIONAL OFFICER, KANNUR.
                       ...       Respondent

2. THE DEPUTY DIRECTOR (EDUCATION0,

3. THE MANAGER, MOOTHEDATH HIGH SCHOOL,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :27/06/2008

 O R D E R
                                      K.T. SANKARAN, J.
                 ............................................................................
                               W.P.(C) No. 19398 OF 2008
                 ............................................................................
                                Dated this the 27th June, 2008



                                       J U D G M E N T

In the manner in which I propose to dispose of this Writ Petition, I do not think it

is necessary to issue notice to the third respondent-Manager. Government Pleader

takes notice for respondent Nos. 1 and 2.

2. It is stated in the Writ Petition that the petitioner was appointed as U.P.S.A.

on 24.09.1990 in Moothedath High School, Thaliparamba, Kannur District. The

appointment of the petitioner was duly approved by the educational authorities. It is

further stated that the petitioner was promoted as High School Assistant (NS) with effect

from 02.06.1997. As per the proceedings for staff fixation, the petitioner was retained

in the same school and accommodated against the post of H.S.A. (English) as a

protected teacher. Later on the basis of re-fixation of strength of teachers, the

petitioner was reverted as U.P.S.A. by order dated 12.03.2007. The order dated

12.03.2007 was impugned before the appellate authority. It is stated that the aforesaid

appeal is pending disposal. The petitioner states that there occurred a vacancy in the

post of HSA (Natural Science) consequent on the retirement of one C.H.

Krishnakumari, HSA (NS) with effect from 31.03.2007. The Manager promoted the

petitioner as HSA (NS) in that vacancy as per Ext. P1 order dated 30.06.2007. Though

the manager forwarded the proposal for approval of promotion of the petitioner to the

District Educational Officer,. it was rejected by Ext. P2 order dated 20.05.2008.

Challenging Ext. P2 order, the petitioner has filed a statutory appeal (Ext.P3) before the

W.P.(C) No. 19398 OF 2008

2

second respondent, Deputy Director of Education, Kannur. Ext. P3 is pending disposal.

3. The reliefs prayed for in the Writ Petition are the following:

“i) To issue a Writ of Certiorari or other appropriate writ, order

or direction calling for the records leading to Ext.P2 and quash

the same.

ii) To issue a Writ of Mandamus or other appropriate writ, order

or direction directing the 1st respondent to consider the proposal

for approval of promotion of the Petitioner pursuant to Ext. P1

afresh within a time frame to be fixed by this Hon’ble Court.

iii) To issue a Writ of Mandamus or other appropriate writ, order

or direction directing the 2nd Respondent to consider and

dispose of Ext. P3 appeal on merits after hearing the petitioner

within a time frame to be fixed by this Hon’ble Court.

iv) To issue such other and further reliefs as may be prayed for

from time to time. ”

4. Learned counsel for the petitioner submits that for the time being, the

petitioner would be satisfied if relief No.(iii) is granted. The request is just and

reasonable. In view of the submission made by the learned counsel for the petitioner, it

is not necessary to consider the availability of relief Nos. (1) and (ii). Accordingly, the

Writ Petition is disposed of in the following manner:

i) The second respondent, Deputy Director of Education, Kannur shall consider

and dispose of Ext. P3 appeal dated 09.06.2008 submitted by the petitioner in

accordance with law , after affording an opportunity of being heard to the petitioner as

well as the Manager of the School, as expeditiously as possible and at any rate, within

a period of two months.

W.P.(C) No. 19398 OF 2008

3

ii) The petitioner shall forward a copy of the Writ Petition as well as certified

copy of the judgment to the Deputy Director of Education without delay.

iii) The petitioner shall send a copy of the judgment to the 3rd respondent by

registered post and shall produce proof of the same before the Deputy Director of

Education without delay. .

K.T. SANKARAN,
JUDGE.

lk