IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36961 of 2009(M)
1. LASITHA K, D/O. NANU,
... Petitioner
Vs
1. THE MANAGER, ONIYAN HIGH SCHOOLL,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE DIRECTOR OF PUBLIC
4. STATE OF KERALA, REP. BY
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/01/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 36961 of 2009
==================
Dated this the 6th day of January, 2010
J U D G M E N T
The petitioner was appointed as a Craft Teacher (Needle Work)
as a part time teacher. The 1st respondent-manager of the school, in
which the petitioner has been working, submitted an application dated
1.6.1989 for conversion of the post into a full time post. That request
was rejected by the 2nd respondent. The appeal filed before the 3rd
respondent was also rejected by Ext.P1. Ext.P2 appeal against Ext.P1
order was filed. Despite Ext.P3 reminder, Ext.P2 remained unattended.
The petitioner filed W.P.(C).No.28312/2009 before this Court, which
was dismissed leaving it open to the petitioner to seek appropriate
remedies. The petitioner submitted Ext.P4 representation, which was
not answered. It is under the above circumstances, the petitioner has
filed this writ petition seeking the following reliefs:
“a) Issue a writ of mandamus or any other appropriate writ order or
direction, directing the 4th Respondent to consider and pass orders
on Ext.P4 representation expeditiously.
b) Writ of mandamus or any appropriate writ order or direction,
directing the 4th Respondent to pass orders converting the part
time post held by the Petitioner to a full time post.”
2. The learned Government Pleader, on instructions, submits
that the Government has, by G.O(Ms.)No.257/09/G.Edn. dated
31.12.2009, decided to grant approval to all specialist teachers who
w.p.c.36961/09 2
have put in 15 years of service as full time teachers. He also submits
that the petitioner’s name has also been included in the list of
teachers, who are to be approved as full time teachers as per the
said Government Order. But the learned Government Pleader clarifies
that the said benefit would be only from the date of the said order.
This is recorded and the writ petition is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge