High Court Kerala High Court

Jilson P.Peter vs The State Of Kerala on 14 July, 2008

Kerala High Court
Jilson P.Peter vs The State Of Kerala on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20803 of 2008(B)


1. JILSON P.PETER, S/O. P.M.PETER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE MANAGER,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/07/2008

 O R D E R
                                K.T. SANKARAN,J.
                           --------------------------------------
                          W.P.(C) No.20803 of 2008 B
                           --------------------------------------
                      Dated this the 14th day of July, 2008.

                                  J U D G M E N T

The petitioner states that he was appointed as Full Time Menial

in the Salvation Army Higher Secondary School, Kawdiar, Thiruvananthapuram,

with effect from 1.4.1999 in a vacancy which arose due to the promotion of the

Head Clerk. The petitioner was promoted as Peon with effect from 4.4.2000 as

per Ext.P2 order. It is stated that from the academic year 2002-2003 onwards,

there were four posts of Lab Assistants available in the school and the petitioner

was promoted and appointed as Lab Assistant by Ext.P3 order dated 1.10.2004.

The appointment of the petitioner as Lab Assistant was approved by the Director

of Higher Secondary Education as per Ext.P4 order. The petitioner relies on

G.O.(Rt) No.3588/2006/G.Edn. Dated 16.8.2006 and states that his probation is

liable to be declared as having been satisfactorily completed. It is further stated

in the Writ Petition that the Government passed an order,

No.70576/T1/2007/G.Edn. Dated 29.12.2007 (Ext.P6), cancelling the approval

of the appointment of the petitioner as Lab Assistant. This order was passed

without hearing the petitioner. On the basis of Ext.P6 order, the Director of

Higher Secondary Education has passed Ext.P7 order dated 5.6.2008, cancelling

the appointment of the petitioner as Lab Assistant.

WP(C) No.20803/2008

2

2. The reliefs prayed for in the Writ Petition are the

following:-

“(i) call for the records from

the respondents leading to the issuance of

Exts.P6 and P7 orders and quash the same

by issuing a writ of certiorari or any other

appropriate writ, order or direction;

(ii) declare that the

petitioner is entitled for being appointed as

Lab Assistant in the Salvation Army Higher

Secondary School, Kawdiar,

Thiruvananthapuram in the fourth vacancy of

Lab Assistant which existed therein for the

academic year 2002-03 going by the number

of laboratories and the students’ strength

available in the school; and

(iii) pass such other orders

as this Honourable Court may deem fit and

proper in the facts and circumstances of the

case.”

3. The petitioner is entitled to challenge Ext.P7 order

before the Government in revision. The learned counsel for the petitioner

submits that since Ext.P7 order was passed as a consequence of Ext.P6 order

passed by the Government and that too without hearing the petitioner, there is

WP(C) No.20803/2008

3

no point in filing revision before the Government. Learned Government Pleader

submits that if a revision is filed before the Government that will be considered

on the merits and Ext.P6 order would not be taken as an impediment in

considering the revision expeditiously on the merits.

4. In the light of the submissions by the learned counsel

for the petitioner and the learned Government Pleader, the Writ Petition is

disposed of in the following manner:-

(i) The petitioner is given liberty to file revision against Ext.P7

order before the first respondent, within a period of three weeks. If such a

revision is filed, the first respondent shall dispose of the same on the merits,

after affording an opportunity of being heard to the petitioner.

(ii) The first respondent shall consider the merits of the

contentions raised by the petitioner and Exts.P6 and P7 orders should not stand

in the way of the first respondent in considering the revision on the merits. If it is

found that the contentions of the petitioner are genuine and that Ext.P6 order

does not reflect the true state of affairs, the first respondent shall pass

appropriate orders accepting those contentions and modifying Ext.P6 order

appropriately. If it is found that the contentions of the petitioner are not liable to

be accepted, nothing prevents the first respondent from confirming Ext.P6 order.

WP(C) No.20803/2008

4

(iii) The petitioner shall submit along with the revision a copy

of the Writ Petition and a certified copy of the judgment.

(iv) The first respondent shall afford an opportunity of being

heard to the third respondent Manager as well.

(v) The first respondent shall dispose of the revision within a

period of two months from the date of receipt of the same.

(vi) Till the disposal of the revision, Exts.P6 and P7 orders

shall be kept in abeyance.

(vii) The petitioner shall send a copy of the judgment to the

Manager by registered post and shall produce proof of the same before the first

respondent.

K.T. SANKARAN,
JUDGE.

cks