IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37696 of 2008(K)
1. AJITH WILLS NIRMAL, MANAGER, PRW HIGHER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. S.V.RAJESH, S/O.F.H.SAMUEL, AGED 28
4. N.S.SEETHA LEKSHMI,
For Petitioner :SRI.K.S.BHARATHAN
For Respondent :SRI.SANTHAN V.NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/02/2011
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)Nos.37356 & 37696 Of 2008
-----------------------------------------------------
DATED THIS THE 4th DAY OF FEBRUARY, 2011
J U D G M E N T
W.P.(C)No.37696/08 is filed by the Manager of a Higher
Secondary School and the other Writ Petition is filed by the
appointee to the post of Lab Assistant.
2. The question raised herein is with regard to the
validity of the impugned orders declining the approval of
appointment of the petitioner in W.P.(C)No.37356/2008.
3. Along with I.A.No.2015/11 in W.P.(C)No.37356/08,
the petitioner has produced a Government Order dated
8.11.2010 which relates to regularisation of Lab Assistants who
were appointed upto the date of the said Government Order. The
Government as per the said order has directed that the
sanctioned post of Lab Assistants in the Higher Secondary
Schools sanctioned from 1990-91 upto 1998-99 will be limited to
‘two’ from the date of issuance of the order by not filling up
vacancies in posts over and above the present sanctioned
strength(2) in future.
W.P.(C)Nos. 37356 & 37696/08
-2-
4. The impugned orders are, therefore, quashed. There
will be a direction to the Director of Higher Secondary Education
to pass fresh orders in tune with the said Government Order
Exhibit P13 produced in W.P.(C)No.37356/08 within a period of
three months from the date of receipt of a copy of this judgment,
with notice to the petitioners.
The Writ Petitions are disposed of as above.
Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE)
dsn
True copy
P.A.to Judge