High Court Kerala High Court

C.N. Santhakumari Amma vs The State Of Kerala on 11 March, 2009

Kerala High Court
C.N. Santhakumari Amma vs The State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6372 of 2009(N)


1. C.N. SANTHAKUMARI AMMA, W/O. N.P. RAJ
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC

3. THE DEPUTY DIRECTOR OF

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, M.G.M. N.S.S. HIGHER

6. SRI. K.R. VIJAYAN NAIR,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :11/03/2009

 O R D E R
                      P.N.RAVINDRAN, J.
                   ---------------------------------------
                   W.P.(C) No.6372 OF 2009
                   ---------------------------------------
             Dated this the 11th day of March, 2009


                            JUDGMENT

Heard Sri.V.A.Muhammed, 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 respondents 5 and 6.

2. The petitioner is a Teacher. The dispute in this writ

petition relates to appointment to the post of Headmaster that

fell vacant on 01.04.2008. The petitioner staked her claim for

the post. The Manager however appointed the sixth

respondent. The District Educational Officer held that the

petitioner is senior to the sixth respondent. The appointment

of the sixth respondent was accordingly rejected and the

Manager was directed by Ext.P2 order to appoint the

petitioner as Headmaster. The Manager challenged Ext.P2

before the Deputy Director of Education who by Ext.P4 order

dismissed the appeal. The sixth respondent thereupon moved

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

W.P.(C) No.6372 of 2009
2

Education Rules by filing Ext.P5 revision petition. The

petitioner’s grievance is that in view of Ext.P5 revision petition

filed by the sixth respondent, the Manager is not implementing

the direction issued in Ext.P2.

3. The pleadings disclose that Ext.P2 has not attained

finality. The sixth respondent who is aggrieved by Exts.P2 and

P4 has moved the Government challenging Ext.P2 and Ext.P4

the appellate order upholding it. The learned Government

Pleader appearing for the official respondents submits that

Ext.P5 revision petition has been received by the Government

and is pending. In these circumstances, the only relief that can

be granted to the petitioner is to direct the first respondent to

dispose of Ext.P5 revision petition expeditiously.

I accordingly dispose of this writ petition with a

direction to the Secretary to Government, General Education

Department to consider Ext.P5 revision petition and pass

orders thereon after affording the petitioner and respondents

5 and 6 an opportunity of being heard. Final orders in the

matter shall be passed within four months from the date on

which the petitioner produces a certified copy of this judgment

before the Government. The contentions of both parties on the

W.P.(C) No.6372 of 2009
3

merits are kept open.

The writ petition is disposed of as above.

P.N.RAVINDRAN
JUDGE
pac