High Court Kerala High Court

P.Radhamani vs State Of Kerala on 24 August, 2009

Kerala High Court
P.Radhamani vs State Of Kerala on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24195 of 2009(T)


1. P.RADHAMANI, HSST, H.S.S.THIRUVAMPADY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION

3. REGIONAL DIRECTOR OF HIGHER SECONDARY

4. MANAGER, HSS., THIRUVAMPADY.

                For Petitioner  :SRI.PAULSON THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/08/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.24195/2009-T
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 24th day of August, 2009

                           J U D G M E N T

The petitioner is working as H.S.S.T in the Higher Secondary School,

Thiruvampady. The main prayer in the writ petition is to quash Ext.P4 and

to issue a direction to the second respondent to grant the benefit of Ext.P3

Government Order to the petitioner.

2. The petitioner who was working as H.S.A (Maths) was

transferred as H.S.S.T (Junior) (Maths) with effect from 25/07/2001, which

was approved also.

3. The person appointed in the resultant vacancy of H.S.A,

namely, Smt.S.Ambili was also given approval with effect from 25/07/2001,

which is evidenced by Ext.P2. The petitioner is entitled for the benefit of

Ext.P3 Government Order whereby the Government ordered that the Aided

Higher Secondary School Teachers appointed by transfer as part-time/junior

from among qualified H.S.As/U.P.S.As/L.P.S.As between 13/05/1998 to

12/11/2001 are entitled for the benefit of full time scale of pay irrespective

of the periods of teaching as in the case of Government School transferees

as H.S.S.Ts (Juniors). The request made by the petitioner was rejected by

W.P.(C). No.24195/2009
-:2:-

the Director as per Ext.P4. Presently, Ext.P5 is the revision petition

pending against Ext.P4 order. There will be a direction to the first

respondent to take a decision on Ext.P5 after hearing the petitioner within a

period of three months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms