High Court Kerala High Court

Sreekala.M vs The State Of Kerala Represented on 18 January, 2011

Kerala High Court
Sreekala.M vs The State Of Kerala Represented on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1742 of 2011(P)


1. SREEKALA.M,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER,

6. THE HEADMASTER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/01/2011

 O R D E R
                T.R. RAMACHANDRAN NAIR, J
           - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                    W.P.(C)No. 1742 OF 2011
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of January, 2011

                           J U D G M E N T

The petitioner was appointed as Upper Primary

School Assistant on regular basis in the school managed by

the 5th respondent from 2.6.2003.

2. The appointment has been approved also. The

dispute herein is with regard to the staff fixation order. For

the academic year 2009-10, the appropriate sanctioned posts

in LP Section were 6 and UP Section were 7. The petitioner

has been shown as accommodated as LPSA under 1:40 ratio

instead of UPSA. It is the case of the petitioner that petitioner

being a B.Ed holder and was appointed as UPSA with effect

from 2.6.2003, she cannot be converted as LPSA. The Deputy

Director corrected the mistake as Ext.P3 on review of staff

fixation order. Even though the correction was thus effected,

no consequential order was issued to accommodate the

petitioner under 1:40 ratio as UPSA. The petitioner,

thereafter, approached the Government by filing a revision.

By Ext.P4, Government directed the AEO to retain the

WPC. No.1742/2011
: 2 :

petitioner as the 7th UPSA for the academic year 2009-10. It is

the case of the petitioner that the said order was not

implemented so far. But, in the meanwhile for the academic

year 2010-11 AEO sanctioned 7 posts of UPSA. The petitioner

therefore filed a representation before the AEO to

accommodate the petitioner as UPSA for the academic year

2010-11. The petitioner prays that the said representation

may be directed to be considered by the Assistant Educational

Officer.

3. Heard the learned Government Pleader.

There will b e a direction to the Assistant Educational

Officer, the 4th respondent to take decision on Ext.P6

representation in accordance with law within a period of one

month from the date of receipt of a copy of this judgment. The

petitioner will produce a copy of the writ petition along with a

copy of the judgment for compliance.

The writ petition is disposed of accordingly. No costs.

(T.R. RAMACHANDRAN NAIR, JUDGE)

jma