IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21401 of 2010(A)
1. NEEMA SUDHAKAR, 27 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. DEPUTY DIRECTOR OF EDUCATION,
4. ASSISTANT EDUCATIONAL OFFICER,
5. CORPORATE MANAGER, KUNDILPARAMBU
6. SARANYA M.NAIR, LPSA,
7. DEEPAK K.P., LPSA,
8. SHAMEER LPSA,
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/07/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------
W.P.(C) No. 21401 OF 2010
--------------------------
Dated this the 9th day of July, 2010
J U D G M E N T
The petitioner was working as LPSA in Kundilparambu M.L.P
School in Malappuram District with effect from 15.7.2006. However, the
said appointment has not been approved so far. Against the vacancy that
has arisen subsequently, the fifth respondent Manager has appointed
respondents 6 to 8. The contention of the petitioner is that taking into
account the fact that her appointment as per Ext.1 with effect from
15.7.2006 was not approved, the Manager ought to have shifted the lien
of the petitioner against one of the vacancies arisen subsequent to her
appointment before appointing respondents 6 to 8. Raising such claims
and contentions, the petitioner has approached the fourth respondent by
filing Ext.P3. Since Ext.P3 is still pending before the fourth respondent,
without making any observation as to the merits of the contentions raised
by the petitioner in this writ petition, it is disposed of with a direction to the
fourth respondent to consider and pass orders on Ext.P3 expeditiously, at
any rate, within a period of two months from the date of receipt of a copy
of this judgment with notice to the petitioner and respondents 5 to 8. The
entitlement of the petitioner to claim salary will depend upon the outcome
of Ext.P3.
C.T.RAVIKUMAR
(JUDGE)
vps
WPC No.
2
WPC No.
3