IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 928 of 2010(K)
1. P.J.SUSANNAMMA,HEADMISTRESS,
... Petitioner
Vs
1. A.G.ABRAHAM,HIGH SCHOOL ASSISTANT,
... Respondent
2. R.SHYAMALAKUMARI,HIGH SCHOOL ASSISTANT
3. N.SREENATH
4. THE STATE OF KERALA,
5. THE DISTRICT EDUCATION OFFICER,
6. THE MANAGER,
7. ALEYAMMA VARGHESE,
For Petitioner :SRI.JACOB P.ALEX
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/10/2010
O R D E R
J. CHELAMESWAR, CJ,
P.R. RAMACHANDRA MENON &
C.T. RAVIKUMAR, JJ.
..............................................................................
REVIEW PETITION NO. 928 OF 2010
&
I.A.No.501 OF 2009
.........................................................................
Dated this the 12th October, 2010
O R D E R
C.T. Ravikumar, J.
I.A.No. 501 of 2009: Leave is granted. R.P.No. 928 OF 2010:
Mr. Benny Gervasis, Sr. Government Pleader takes notice for
respondent Nos. 4 and 5. Mr. D. Sreekumar takes notice for
respondent No.3 and Mr. Santhosh Mathew takes notice for
respondent No.6. No contentions have been raised or no reliefs
have been sought for as against respondent Nos.1 and 2 and
therefore, there is no need to issue notice to the said respondents.
2. On consent of the parties we have taken up the Review
Petition for consideration.
3. The Review Petitioner was not a party to W.P.(C)No.12707 of
2005, which was disposed of by the Full Bench as per the judgment
dated 29.07.2009. A scanning of the Review Petition makes it
abundantly clear that the review petitioner has not raised any
challenge or grievance with respect to the law laid down by the Full
REVIEW PETITION NO. 928 OF 2010
2
Bench. In fact, the grievance of the petitioner is against the direction
in the judgment to the manner to effect promotion of the 3rd petitioner
viz., the 3rd respondent as Headmaster of the Mar Thoma High
School, Mekkozhoor on the retirement of the 2nd petitioner therein
viz., the 2nd respondent in the Review Petition. To canvass the point
that the review petitioner has superior claim than the 3rd respondent
herein, the review petitioner has placed reliance on the decision of
this Court in Lalitha v. State of Kerala reported in 2008(1) KLT
416. Evidently and admittedly, the question as to who among the
review petitioner and the 3rd respondent got rightful claim against the
vacancy of Headmaster on the retirement of the 2nd respondent was
not considered in the judgment dated 29.07.2009 and the review
petitioner was not a party to the Writ Petition. Such ‘rightful claim’
could be decided only in a properly instituted proceeding and not in a
Review Petition. The apprehension of the petitioner is that
implementation of the directions in the judgment dated 29.07.2009
would entail her reversion from the post of Headmistress . According
to the review petitioner, during the pendency of the above Writ
Petition, she was promoted as Headmistress on 01.04.2008. Virtually
the review petitioner seeks for a modification or clarification to the
effect that the judgment of the Full Bench dated 29.07.2009 shall not
prejudice her claim for promotion to the post of Headmaster on the
REVIEW PETITION NO. 928 OF 2010
3
retirement of the 2nd respondent. In view of the nature of the direction
in the judgment dated 29.07.2009, the apprehension as also the
contentions of the review petitioner cannot be held as baseless.
4. Evidently, the Full Bench had no occasion to consider the
merits of the contentions of the review petitioner in respect of the
above claim and therefore, it will be open to the review petitioner to
raise her claim before the appropriate authority in appropriate
proceedings and in which event, the judgment dated 29.07.2009 will
not stand in the way of consideration of the said claim of the review
petitioner against the 3rd respondent, viz., the 3rd petitioner in W.P.(C)
No. 12707 of 2005 as against the vacancy of Headmaster of the
school, on the retirement of the 2nd respondent.
With the above observation, this Review Petition is disposed of.
J. CHELAMESWAR,
CHIEF JUSTICE.
P.R. RAMACHANDRA MENON,
JUDGE.
C.T. RAVIKUMAR,
JUDGE
lk