IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13764 of 2009(M)
1. SUJA K,
... Petitioner
Vs
1. THE DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. THE MANAGER
3. C.SUJITHKUMAR, RAMALAYAM
4. K.JEEJA, KAZHAKAPPARA,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :21/05/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.13764 OF 2009
---------------------------------------
Dated this the 21st day of May, 2009.
J U D G M E N T
Petitioner is a claimant under Rule 51A of Chapter XIV A of
Kerala Education Rules. Second respondent is the Manager.
Presently, the complaint raised by the petitioner is that ignoring
the petitioner’s claim, respondents 3 and 4 have been appointed
as UPSA in the School. Petitioner claims the benefit of Rule 51A
of Chapter XIV A of KER on the basis of the appointment by the
Manager on 23.08.2000. It is pointed out that going by
Exhibit P1, the said appointment has been approved by the
Educational Officer also. The petitioner was terminated from
service on 14.07.2005 for want of vacancy.
2. Apprehending that the Educational Officer will grant
approval without considering the claim of the petitioner, the
petitioner has already approached the District Educational Officer
by way of Exhibit P4 representation. Petitioner seeks for an early
disposal of Exhibit P4 in the light of the fact that the claim
survives even today.
W.P.(C) No.13764/09 2
There will be a direction to the first respondent to consider
Exhibit P4 with notice to respondents 2 to 4 while considering the
grant of approval of appointment of respondents 3 and 4.
Appropriate orders will be passed after hearing the respective
parties including the petitioner.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp
W.P.(C) No.13764/09 3
T.R. RAMACHANDRAN NAIR, J.
W.P.(C) No.13764 OF 2009
J U D G M E N T
21.05.2009