IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15978 of 2008(B)
1. DR.REENA MARY ABRAHAM,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE REGIONAL DEPUTY DIRECTOR,
4. THE MANAGER, MAR THOMA HIGHER
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/06/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
W.P.(C) NO. 15978 OF 2008 B
--------------------------------------------
Dated this the 4th June, 2008
JUDGMENT
The petitioner states that she entered service as a Junior Lecturer
with effect from 1.1.1997 and continued as such till 3.10.2000 under the
Corporate Management of the fourth respondent. It is stated that when
Pre-degree Course was de-linked from colleges, the petitioner was
deployed as H.S.S.T. (English) with effect from 4.10.2000. On 1.4.2008,
the post of Principal became vacant due to the retirement of Sri.Joseph
John. It is also stated that the senior-most Junior Lecturer relinquished
her claim for the period from 1.4.2008 to 31.3.2009. Ext.P2 appointment
order was issued by the Corporate Manager appointing the petitioner as
Principal-in-charge for the period from 1.4.2008 to 31.3.2009. The order
of appointment was submitted to the third respondent, The Regional
Deputy Director, for approval as per Exts.P3 and P4. It is stated that
Ext.P6 representation was also sent by the Manager to the Regional
Deputy Director. The grievance of the petitioner is that Exts.P3 and P6
are not disposed of by the third respondent.
2. Learned Government Pleader, on instructions, submitted that
the third respondent will dispose of Exts.P3 and P6 in accordance with
law within a period of two months, after affording an opportunity of being
W.P.(C) NO.15978 OF 2008
:: 2 ::
heard to the petitioner, the Manager and the affected parties, if any. In
view of the submission made by the learned Government Pleader, it is
not necessary to issue notice to the fourth respondent. The third
respondent shall dispose of Exts.P3 and P6 in accordance with law
within a period of three months, after hearing the petitioner, the
Manager and affected parties, if any.
The Writ Petition is disposed of as above.
Copy of this judgment shall be forwarded by the petitioner to the
fourth respondent by registered post and proof of the same shall be
produced before the third respondent without delay.
(K.T.SANKARAN)
Judge
ahz/