IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35698 of 2007(Y)
1. LISA R, UPSA
... Petitioner
Vs
1. THE AEO , VALAPPAD, PO. CHENTHRAPINNI
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION
3. THE DIRECTOR OF PUBLIC INSTRUCTIONS
4. THE MANAGER CENTRAL UPS,
For Petitioner :SRI.K.B.GANGESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.35698 of 2007
=======================
Dated this the 26th day of March, 2008
JUDGMENT
The petitioner was appointed as a UPSA by the 4th
respondent in his school on 5.6.2006 which was approved by the
1st respondent on 2.1.2007. He was also being paid salary
pursuant to that. However, by Ext.P3, an objection has been
raised to the petitioner’s continuance on the ground that
petitioner has been appointed in a post created by shifting a
UPSA as a LPSA which is not permissible under law. The
petitioner would contend that in view of Ext.P4, such shifting is
permissible, provided the teacher holds TTC. According to the
petitioner, the teacher appointed as LPSA possesses the
qualification for appointment as LPSA and therefore the shifting
of that teacher as LPSA and consequent appointment of the
petitioner as UPSA cannot be objected to.
2. The learned Government Pleader with the help of the
counter affidavit opposes the same.
W.P.(C) No.35698/2007 -2-
3. Of course, the petitioner has got a case that a
reading of counter affidavit shows that the 1st respondent in fact
accepts the contentions of the petitioner. However, in view of the
fact that in Ext.P3, there is a direction to the AEO to get the
matter clarified from the Director of Public Instruction. I
dispose of this writ petition with the following directions:
The 1st respondent shall forward the papers regarding the
petitioner’s case to the Director of Public Instruction, the 3rd
respondent herein, within a period of two weeks from the date of
receipt of a copy of this judgment. Thereupon, DPI shall take a
final decision on the question of validity of the appointment of the
petitioner and her eligibility for salary within a further period of
one month from the date of receipt of the papers from the 1st
respondent.
S.SIRI JAGAN,
JUDGE
jp