High Court Kerala High Court

Arokiamary Rani P vs The Deputy Director Of Education on 25 September, 2008

Kerala High Court
Arokiamary Rani P vs The Deputy Director Of Education on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18236 of 2007(U)


1. AROKIAMARY RANI P.,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE HEADMASTER,

3. S. MEENAMBAL,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2008

 O R D E R
                          ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                = =W.P.(C) = = = = = = = = = = = =
                             No. 18236 OF 2007 U
                     = = =


              Dated this the 25th day of September 2008


                             J U D G M E N T

Petitioner was a P.D. Teacher in the Education Department.

2. In this writ petition, the grievance was against Ext. P5 by

which according to the petitioner, overlooking her seniority, her

juniors have been promoted as Headmaster. Petitioner submits that

Ext. P1 is the seniority list where she has been included at Sl. No. 7,

while the 3rd respondent who was included at Sl. No. 12 has been

promoted by Ext. P5. According to the petitioner both herself and

the 3rd respondent had acquired test qualification on the same date

and therefore there was no reason to have overlooked her seniority.

3. However, the respondents would justify Ext. P5 on the

ground that the test qualification acquired by the petitioner was

informed to them by Ext. P3, only on 7.5.2007 and that before it

was received, Ext. P5 was already issued on 4.5.2007. In any case,

it is the contention of the petitioner that he being senior and having

W.P.(C) No. 18236 OF 2007
-2-

acquired the test qualification along with others and as Ext. P5

made it obligatory on the part of the concerned Headmasters to

verify the acquisition of qualification by the promotees, the delayed

receipt of Ext. P3 can be no justification for ignoring her rightful

seniority.

4. Irrespective of all this, the fact remains that the petitioner

also has been promoted effective from 19.6.2007. Therefore, what

remains to be resolved is the inter-se seniority between the

petitioner and the 3rd respondent. As already noticed, petitioner

lays her claim relying on Ext. P1 seniority list. Now that only inter-

se seniority between the petitioner and the 3rd respondent is the

controversy to be resolved, this, in my view, is a matter which the

petitioner should take up with the 1st respondent by an appropriate

representation, in which case, the 1st respondent shall decide the

same with notice to the petitioner, the 3rd respondent and others

who will be affected.

5. It is directed that in case any representation is received

from the petitioner within 4 weeks from today, the 1st respondent

shall resolve the seniority dispute with notice to all concerned within

W.P.(C) No. 18236 OF 2007
-3-

3 months thereafter. Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-