High Court Kerala High Court

Sumithra.S. vs State Of Kerala on 26 March, 2009

Kerala High Court
Sumithra.S. vs State Of Kerala on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9858 of 2009(B)


1. SUMITHRA.S.,D/O.R.CHANDRAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DISTRICT EDUCATIONAL OFFICER,

4. ASSISTANT EDUCATIONAL OFFICER,

5. MANAGER,KIZHAKKEN OTHERA LOWER PRIMARY

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/03/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                 -----------------------------
                    W.P(C) No. 9858 of 2009-B
                 ------------------------------
              Dated this the 26th day of March, 2009.

                           J U D G M E N T

Heard. Sri.S.Subhash Chand the learned Counsel appearing for

the petitioner and Sri.A.J.Varghese, the learned Government Pleader

appearing for respondents 1 to 4. In the nature of the order that I

propose to pass it is not necessary to issue notice to or hear the

fifth respondent.

2. The petitioner is presently working as Lower Primary

School Assistant (LPSA for short) in the fifth respondent’s school.

The fifth respondent’s school is an uneconomic school. The

petitioner was appointed in a leave vacancy and that appointment

was approved as a leave substitute. The Headmaster of the school

retired from service on 31.3.2007. In that vacancy the senior most

UPSA was appointed as Headmaster. The appointment of the new

Headmaster was approved. In the resultant vacancy of LPSA, the

petitioner was appointed by Ext.P4 order dated 1.6.2007 on a

regular basis. Relying on Ext.P3 Government order, the Assistant

Educational Officer declined to approve the said appointment on the

W.P(C) No. 9858 of 2009-B 2

ground that vacancies arising in uneconomic school after

12.10.2006 cannot be filled up in view of Ext.P5 circular. The

Manager filed an appeal before the District Educational Officer.

That was rejected by Ext.P8 order dated 12.2.2006. He thereupon

moved the Director of Public Instruction in revision petition. That

was also rejected by Ext.P9 order dated 13.8.2008. The Manager

has, aggrieved by the orders passed by the Educational Officers and

the Director of Public Instruction filed Ext.P10 revision petition

before the State Government. The petitioner has also filed Ext.P11

representation before the State Government seeking approval of her

appointment. In this writ petition, the petitioner inter-alia prays for

a direction to the Government to consider and pass orders on

Ext.P10 revision petition and Ext.P11 representation within a time

limit to be fixed by this Court.

3. The pleadings disclose that the petitioner’s appointment

in a regular vacancy of LPSA was not approved for the reason that

there is a ban on filling up vacancies arising after 12.10.2006 in

uneconomic schools. The Educational Officers and the Director of

Public Instruction have declined to approve the petitioner’s

W.P(C) No. 9858 of 2009-B 3

appointment in the regular vacancy with effect from 1.6.2007. The

Manager has, aggrieved by the same moved the Government in

revision by filing Ext.P10 revision petition. The petitioner has

subsequently filed Ext.P11 representation. Since the Manager has

invoked a statutory remedy available to him I am of the opinion that

the Government should consider the same and pass orders thereon

expeditiously.

In these circumstances I dispose of this writ petition with a

direction to the Government to consider Ext.P10 revision petition

and also Ext.P11representation after notice to and affording the

petitioner and the fifth respondent Manager a reasonable

opportunity of being heard. Final orders in the matter shall be

passed within three months from the date on which the petitioner

produces a certified copy of this judgment.

P.N.RAVINDRAN
JUDGE

ab

W.P(C) No. 9858 of 2009-B 4