High Court Kerala High Court

C.Silaja Devi vs The Director Of Public … on 19 July, 2007

Kerala High Court
C.Silaja Devi vs The Director Of Public … on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22181 of 2007(N)


1. C.SILAJA DEVI, W/O.P.GOPINATHAN,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTION,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, CORPORATE EDUCATIONAL

5. THE HEADMASTER, HOLY CROSS HIGH SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :19/07/2007

 O R D E R
                          A.K.BASHEER, J.
                  --------------------------------------------
                    W.P.(C)No.22181 OF 2007
                  -------------------------------------------
               Dated this the 19th day of July, 2007

                              JUDGMENT

Petitioner, who is working as High School Assistant in

one of the schools under the management of respondent no.4,

has preferred this writ petition contending inter alia that the

order passed by respondent no.3 cancelling the post of HSA

(Social Studies) with retrospective effect is totally illegal and

vitiated.

2. It is the admitted position that petitioner has

preferred Ext.P7 revision petition against Ext.P6 order passed

by respondent no.3 under rule 12-E (3) of Chapter XXIII

Kerala Education Rule. That being the position, I am satisfied

that the revisional authority has to take a decision in the

matter.

3. Therefore, this writ petition is disposed of with a

direction to respondent no.1 to consider and pass orders on

Ext.P7 strictly on its merit and in accordance with law as

expeditiously as possible, at any rate, within two months from

W.P.(C)No.22181 OF 2007
:: 2 ::

the date of receipt of a copy of this judgment. It will be open

to the petitioner to approach the revisional authority for

appropriate interim orders, if so advised.

4. Respondent no.1 shall ensure that the petitioner,

respondent no.4 and all others who are likely to be affected by

any order that may be passed, are afforded sufficient

opportunity to be heard before any decision is taken in the

matter. Petitioner shall produce a copy of the writ petition

along with a certified copy of the judgment before respondent

no.1 for compliance.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE
jes