IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13528 of 2010(M)
1. N.R.SUBHASREE,UPSA,D.B.U.P.S,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE ASSISTANT EDUCATIONAL OFFICER,
4. THE MANAGER,TRAVANCORE DEVASWOM BOARD,
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :19/07/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.13528 of 2010
----------------------------------------
Dated 19th July, 2010
JUDGMENT
The petitioner is working as Upper Primary School
Assistant in Devaswom Board U.P.School, Changankary in Alappuzha
District. This writ petition has been filed inter alia with the prayer to
direct the third respondent to regularise the service of the petitioner
from 15.7.2008 to 14.7.2009 by shifting her lien to the vacancy
evidenced by Ext.P3 as requested in Ext.P4 forthwith.
2. A statement has been filed by the fourth respondent in
this writ petition. Along with the said statement, Annexure R4(a)
which is an order dated 14.7.2010 has been produced by the fourth
respondent. It would reveal that the fourth respondent has already
issued an order shifting the lien of the petitioner to the vacancy in
Devaswom Board U.P.School, Changankary for the period from
15.7.2008 to 14.7.2009 cancelling the appointment of Sri.N.R.Venu.
The learned counsel for the petitioner submits that the only objection
raised by the third respondent for declining regularisation of the
service of the petitioner from 15.7.2008 to 14.7.2009 was the non-
shifting of the lien of the petitioner. Now that, Annexure R4(a) has
been issued by the fourth respondent, it is up to the third respondent
WP(C).No.13528/2010 2
to take a decision in the matter of regularisation of service of the
petitioner from 15.7.2008 to 14.7.2009 in the light of Annexure R4(a).
Such an order shall be passed by the third respondent expeditiously, at
any rate, within a period of three weeks from the date of receipt of a
copy of this judgment. Follow up action based on the order in the said
matter including disbursement of salary, if any, shall be taken within
one month thereafter.
The writ petition is disposed of accordingly.
C.T.RAVIKUMAR
Judge
TKS