High Court Kerala High Court

C.Sasikumari vs The State Of Kerala on 13 October, 2008

Kerala High Court
C.Sasikumari vs The State Of Kerala on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28746 of 2007(V)


1. C.SASIKUMARI,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE SENIOR ACCOUNTS OFFICER,

4. THE DEPUTY DIRECTOR OF EDUCATION

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/10/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.28746/2007
     -----------------------------------------------------------
             Dated this the 13th day of October, 2008


                            JUDGMENT

Prayer in this writ petition is to quash Exts.P3 and P4

and to declare that the petitioner is entitled to be considered

as a full time HSST and to get consequential benefits,

including arrears of pay.

2. While working as a HSA, petitioner was promoted as

HSST with effect from 23.11.2995. However, on account of

the fact that the periods available were less than 15, the

petitioner was ordered to be treated as part time. While so,

Government issued an order dated 13.5.1998, ordering that

irrespective of the availability of periods, promotees will be

entitled to be treated on a full time basis. This claim of the

teachers like the petitioners was also recognized by this

court as per Exts.P11 and P12 judgments in Writ Appeal

WP(c).No.28746/07 2

No.460/2000 and WP(c).No.22511/2005. Despite all this,

the benefit of the Government order as confirmed in the

judgments referred to above, was not extended to the

petitioner and the petitioner was continued to be treated as

a part time teacher, for the reason that the Accountant

General has sought a clarification from the Government as

to whether it was permissible to grant the benefit to the

petitioner since she has been promoted prior to the issuance

of the Government Order. Government Pleader submits

that the matter is still pending with the Government and it

was therefore that full time status has not been given to the

petitioner.

In my view, the date on which the petitioner was

promoted by itself cannot be a ground for declining the

benefit of full time status to the petitioner, in view of the

Government Order dated 13.5.1998. The order certainly is a

declaratory one and if that be so, that should also be applied

to the petitioner also. For that reason the petitioner has to

WP(c).No.28746/07 3

be held as entitled to the benefit of the Government Order

dated 13.5.1998 and also to Exts.P11 and P12 judgments

referred above.

Accordingly, this writ petition will stand allowed

declaring that the petitioner is entitled to be treated as a full

time HSST and that she will be entitled to all consequential

benefits including arrears of pay as well.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.28746/07 4