High Court Kerala High Court

Prethibha G.Nair vs The Manager on 3 July, 2007

Kerala High Court
Prethibha G.Nair vs The Manager on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30104 of 2004(H)


1. PRETHIBHA G.NAIR,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :SRI.K.JAJU BABU

The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/07/2007

 O R D E R
                                 A.K.BASHEER, J.

            ----------------------------------------------------------------------

             W.P.(C)Nos.30104 OF 2004 & 17451 OF 2007

            ----------------------------------------------------------------------

                     Dated this the 3rd day of July, 2007


                                     JUDGMENT

Petitioner claimed the benefit of Rule 51(B) of Chapter

XIV-A KER contending that she was entitled to get appointment

in the vacant post of Laboratory Assistant in the High School

section of the school under the management of respondent no.1.

However, I do not deem it necessary to consider the merit of the

claim of the petitioner at this stage in view of the limited prayer

made by learned counsel for the petitioner at the Bar. He

submits that petitioner has subsequently approached the

management with a request to give her appointment in the

vacancy of Peon which may arise in the school in the very near

future. He further submits that the manager has agreed to

consider the request favourably. Learned counsel for the

manager submits that if such an application has been submitted

in terms of the rules, necessarily it will be considered and a

decision thereon will be taken in accordance with the rules and

also subject to the eligibility of the petitioner.

W.P.(C)Nos.30104 OF 2004

& 17451 OF 2007

:: 2 ::

2. In the above facts and circumstances, Writ Petition

No.30104 of 2004 is closed as requested by the petitioner.

In view of the judgment in Writ Petition No.30104 of 2004,

no orders are necessary in Writ Petition No.17451 of 2007 other

than quashing Exts.P1 to P3. Ordered accordingly. The District

Educational Officer, Kottayam is directed to pass appropriate

orders on the request for approval of appointment of petitioner

no.2 in accordance with law. This shall be done as expeditiously

as possible, at any rate, within one month from the date of

receipt of a copy of this judgment.

A.K.BASHEER, JUDGE

jes