High Court Kerala High Court

Prabhamani K.K vs State Of Kerala on 14 July, 2008

Kerala High Court
Prabhamani K.K vs State Of Kerala on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19725 of 2008(W)


1. PRABHAMANI K.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA , REPRESENTED
                       ...       Respondent

2. THE DIRECTOR, HIGHER SECONDARY

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/07/2008

 O R D E R
                               K.T. SANKARAN,J.
                          --------------------------------------
                          W.P.(C) No.19725 of 2008 W
                          --------------------------------------
                    Dated this the 14th day of July, 2008.

                                 J U D G M E N T

The petitioner is working as Higher Secondary School Teacher

in Government Higher Secondary School, Kongorpilly. She joined service as

High School Assistant on 18.8.1993. Thereafter the petitioner was transferred to

Government High School, Mannancherry in June, 1995 and Government Higher

Secondary School, Kalavoor and again to Government Higher Secondary

School, Kottayam. The petitioner had approached this Court in

O.P.No.16707/1997, challenging the transfer to Kottayam. It would appear that

an interim order of stay was passed and on the basis of the interim order, it is

stated that, she worked in Government Higher Secondary School, Kalavoor.

O.P.No.16707/1997 was disposed of as per Ext.P1 judgment dated 11.11.1997,

wherein the challenge made by the petitioner was not accepted. However, in the

judgment it was made clear as follows:-

“…………It is made clear that

there will be no break in the service of the

petitioner. With these observations the

Original Petition is disposed of.”

WP(C) No.19725/2008

2

2. It is further stated that as per Ext.P2 judgment dated

18.12.1999 in O.P.No.32257/1999, Ext.P1 judgment was directed to be complied

with and as per Ext.P3 order dated 18.12.2000 the service of the petitioner was

regularised for the period from 22.9.1997 to 16.2.1998 as duty for all purposes

except for pay and allowances since the petitioner had no leave at her credit.

The grievance of the petitioner is that the Director of Higher Secondary

Education has not taken any step so far to regularise the service of the petitioner

in spite of Ext.P3 order dated 18.12.2000, passed for seven years ago. The

petitioner apprehends that that may affect her prospects for promotion as

Principal. Ext.P4 is the proforma for declaration of probation. It was forwarded

along with Ext.P5 covering letter dated 11.2.2008. Petitioner sent Ext.P6

representation dated 8.2.2008 to the second respondent, the Director of Higher

Secondary Education. Ext.P6 is also not disposed of.

3. The reliefs prayed for in the Writ Petition are the

following:-

“a) Issue a writ of Mandamus

or any other appropriate writ, order or direction

compelling the 2nd respondent to consider

Exhibit P4 proforma and declare the probation

of the petitioner in the light of Exhibit P1 to P3

orders within a time limit and consider the

petitioner for promotion to the post of Principal

of Government Higher Secondary Schools in

the State.

WP(C) No.19725/2008

3

b) Issue a writ of Mandamus

or any other appropriate writ, order or direction

compelling the 2nd respondent to pass orders on

Exhibit P6 representation considering Exhibit P1

to P4 orders within a time limit to be stipulated

by this Hon’ble Court.

c) Issue such other writ, order

or direction as this Hon’ble Court deems fit and

proper to grant in the circumstances of the

case.”

4. The learned counsel for the petitioner submits that the

petitioner would be satisfied if a direction is issued to the second respondent to

consider Exts.P4 and P6 and pass appropriate orders after hearing the

petitioner. The learned Government Pleader submitted that the second

respondent will dispose of Exts.P4 and P6 within a reasonable time.

In the facts and circumstances of the case, the Writ Petition

is disposed of as follows:-

(i) The second respondent, the Director of Higher Secondary

Education, shall dispose of Ext.P4 and Ext.P6 representations as expeditiously

as possible, and at any rate within a period of one month from the date of receipt

of a copy of the judgment. Petitioner waives the right to be heard in person.

WP(C) No.19725/2008

4

(ii) The petitioner shall produce a copy of the Writ Petition and

a certified copy of the judgment before the second respondent.

(iii) The petitioner would also be entitled to produce such

other materials and documents which are relevant and also make a

representation showing all the relevant details.

K.T. SANKARAN,
JUDGE.

cks