High Court Kerala High Court

P.A.Ponnamma vs State Of Kerala on 17 August, 2007

Kerala High Court
P.A.Ponnamma vs State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7718 of 1999(R)



1. P.A.PONNAMMA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.M.V.BOSE

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

 Dated :17/08/2007

 O R D E R
                          A.K. BASHEER, J.
                      --------------------------
                      O.P. NO. 7718 OF 1999
                                   &
                 Cont. Case (C) No.585 OF 2007
                         ---------------------

               Dated this the 17th day of August, 2007

                           J U D G M E N T

Petitioner was admittedly appointed as Junior (Hindi) Teacher

in an aided upper primary school run by Konnathady Grama

Panchayat after a due process of selection. It is on record that she

was selected from among the list of candidates obtained from the

Employment Exchange at Kattappana. It is also not in dispute that

petitioner has been working in the school ever since her date of

appointment viz., September 14, 1998. It is also beyond controversy

that continuance of the petitioner in service is by virtue of an interim

order dated March 30, 1999 issued by this court in C.M.P. No.

12918/99 in this original petition.

2. Learned counsel for the petitioner fairly concedes that in

view of the decision rendered by a Full Bench of this Court, which

was later affirmed by their Lordships of the Supreme Court, petitioner

might not be eligible to get the benefit of Rule 51 A to continue in

OP NO.7718/99 & Cont. case No.585/07 Page numbers

service. But still the fact remains that she has been continuing in

service for the last more than 8 years by virtue of the interim order

issued by this Court. He further submits that the remedy now

available to the petitioner may be only to approach the Government

under Rule 3 Chapter I, KER, which she proposes to do so. The

limited prayer is to allow the petitioner to continue in service till a final

decision is taken by the Government, on such a motion to be made

by her. The other prayer is to issue a direction to the Government to

release the entire arrears of salary and allowances payable to the

petitioner for the period she has worked in terms of the interim order

dated September 10,1999 in C.M.P. No. 36590/99.

3. Learned Govt. Pleader submits that the direction contained

in the above order will be complied with and the arrears payable to

the petitioner will be disbursed to her expeditiously.

In the above facts and circumstances, the original petition is

disposed of with a direction to respondent No.1 to consider and pass

orders on the petition that may be filed by the petitioner under Rule 3

of Chapter I KER, within three months from the date of receipt

thereof. Petitioner shall submit the representation/petition within four

weeks from today failing which the same shall not be entertained.

OP NO.7718/99 & Cont. case No.585/07 Page numbers

Respondent No.1 shall ensure that petitioner is afforded sufficient

opportunity to be heard before any decision is taken in the matter.

Petitioner shall be entitled to continue in service till a decision is

taken on the petition as directed above.

Respondent No.1 shall disburse the entire arrears of salary

and allowances to the petitioner for the period she has worked in the

school in terms of the interim order in C.M.P. No. 36590/99, as

expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment.

The original petition is disposed of in the above terms.

Nothing survives in Cont. Case in view of the disposal of the

Original Petition. Therefore it is also closed.

A.K. BASHEER, JUDGE

vps

OP NO.7718/99 & Cont. case No.585/07 Page numbers

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007