High Court Kerala High Court

Ananda Mohanan.N vs The District Educational Officer on 24 August, 2009

Kerala High Court
Ananda Mohanan.N vs The District Educational Officer on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24093 of 2009(F)


1. ANANDA MOHANAN.N,HSA(PHYSICAL SCIENCE),
                      ...  Petitioner

                        Vs



1. THE DISTRICT EDUCATIONAL OFFICER,
                       ...       Respondent

2. MANAGER,CSI VHS & HSS FOR THE DEAF,

3. SOPHY GABRIAL,HEADMISTRESS,

                For Petitioner  :SRI.P.N.MOHANAN

                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.24093/2009-F
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 24th day of August, 2009

                          J U D G M E N T

The petitioner is working as H.S.A (Physical Science) in the

C.S.I.V.H.S. & H.S.S for the Deaf, Valakom. He was appointed as U.P.S.A

on 08/06/1988. The school was upgraded to the Vocational Higher

Secondary and Higher Secondary School for Deaf during 1995-96. The

petitioner was promoted as H.S.A with effect from 15/07/1995. A vacancy

of Head Master arose on 01/06/2002 due to the retirement of the then

incumbent to the post. Presently, the third respondent is appointed as the

Head Mistress. According to the petitioner, the appointment of the third

respondent is against the Rules and the petitioner should have been

promoted as Head Master. The petitioner has filed Ext.P1 representation

before the District Educational Officer, namely, the first respondent in the

matter.

2. There will be a direction to the first respondent to take a

decision on Ext.P1 on its merits, after hearing the petitioner and the second

W.P.(C). No.24093/2009
-:2:-

and third respondents within a period of one month 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