IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 522 of 2008(K)
1. SMT.ANILA RANI.S.S., "KRISHNA",
... Petitioner
Vs
1. SARASWATHI VIDYALAYA, SENIOR SECONDARY
... Respondent
2. THE PRINCIPAL, SARASWATHI VIDYALAYA,
3. THE CENTRAL BOARD OF SECONDARY EDUCATION
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 522 of 2008 (K)
=======================
Dated this the 4th day of January, 2008
JUDGMENT
By Ext.P15 order, the 2nd respondent terminated the
service of the petitioner as a teacher of the 1st respondent’s
school. According to the petitioner, this action of respondents 1
and 2 is actuated by malafides. Therefore, the petitioner seeks
the following reliefs:
“i) Issue a writ of certiorari calling for the records
leading upto Exhibit P15 and quash the same as
being malafide, based on extraneous considerations,
ultravires the powers of the 2nd respondent,
contrary to the byelaws relating to affiliation to the
CBSE as also in violation of Article 14 and 16 of the
Constitution.
ii) Issue a writ of mandamus commanding the 1st and
2nd respondent to reinstate the petitioner in service
as teacher in the Saraswathy Vidyalaya with all
consequential benefits.
iii) Issue a writ of mandamus commanding the 3rd
respondent to take necessary steps to ensure that
the petitioner is reinstated in service with all
consequential benefits thereof.”
2. I feel that it is more appropriate that the 3rd
W.P.(C) No. 522/2008/K -2-
respondent considers the matter first, in view of the fact that at
the time of earlier termination of service of the petitioner, this
Court has directed so. Accordingly, this writ petition is disposed
of with the following directions:
The petitioner shall file a suitable representation before the
3rd respondent within two weeks from the date of receipt of a
copy of this judgment. On receipt of the same, the 3rd
respondent shall consider the same and pass a just and
reasonable order after affording an opportunity of being heard to
the petitioner as well as the 3rd respondent. Such orders shall
be passed within a period of two months from the date of receipt
of a copy of this judgment.
S.SIRI JAGAN,
JUDGE
jp