IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20290 of 2010(I)
1. SREEREKHA R, AGED 35, D/O.
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. REGIONAL DIRECTOR OF HIGHER SECONDARY
4. MANAGER, SECRETARY, TRAVANCORE
5. PRINCIPAL, DB HSS, THIRUVALLA.
6. PRINCIPAL, DB HSS, THAKAZHI.
7. SECRETARY FOR DEVASWOM, GOVERNMENT OF
8. SMITHA P.V.., HSST(ENGLISH)
For Petitioner :SRI.BENOY THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :30/06/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 20290 OF 2010
--------------------------------------------
Dated this the 30th day of June, 2010
JUDGMENT
The petitioner is working as Higher Secondary School Teacher
(English) in D.B Higher Secondary School, Thiruvalla with effect from
1.9.1999. She was on leave without allowances for a period of five years
from 15.6.2005 to 14.6.2010. She rejoined duty on 15.6.2010 after the
expiry of the leave without allowances. The grievance of the petitioner is
that after permitting her to rejoin duty, she was transferred as per Ext.P4 to
D.B H.S.S Thakazhi. The contention of the petitioner is that such a
transfer was effected only to accommodate the 8th respondent. Raising
grievances against Ext.P4, the petitioner has preferred Ext.P7 petition
before the first respondent.
2. Ext.P4 order of transfer was effected by the Manager of the
school. According to the petitioner, it is an order passed under Rule 10 of
Chapter XIV A of the Kerala Education Rules. But, the petitioner has
preferred Ext.P7 revision petition before the government and it is still
pending. Therefore, without making any observations as to the merits of
the case including the maintainability of Ext.P7, this Writ Petition is
W.P.(C) NO.20290/2010 2
disposed of with a direction to the first respondent to consider Ext.P7
revision petition and pass appropriate orders thereon 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 4 and 8.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
spc
/ True Copy /
P.A. To Judge
W.P.(C) NO.20290/2010 3
C.T. RAVIKUMAR, J.
W.P.(C). NO. /2010
JUDGMENT
June, 2010
W.P.(C) NO.20290/2010 4