High Court Kerala High Court

Smitha V.R. vs The Principal Secretary To … on 18 December, 2007

Kerala High Court
Smitha V.R. vs The Principal Secretary To … on 18 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10913 of 2006(Y)


1. SMITHA V.R., H.S.A., ENGLISH,
                      ...  Petitioner
2. MINI K.B., H.S.A., ENGLISH,

                        Vs



1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/12/2007

 O R D E R
                          S.SIRI JAGAN, J.
                      =======================
                        W.P.(C) No.10913 of 2006(Y)
                      =======================

               Dated this the 18th day of December, 2007


                             JUDGMENT

The petitioners are HSAs in Government Schools. Their

grievance in this writ petition is that although they are eligible for

appointment by transfer as Higher Secondary School Teacher in

the 25% vacancies earmarked for High School Assistants and

U.P. School Assistants and L.P. School Assistants they are not

being considered for such appointment. The contention is that

going by Ext.P7 statement filed by the 1st respondent before this

Court in OP No.31314/02 the total number of posts for Higher

Secondary School Teachers is both HSST and HSST (Junior) is

710 and 25% of that would be 178. Only 176 persons have

been appointed by transfer. Therefore, two more vacancies are

available for being filled up by appointment by transfer is the

contention raised. According to the petitioners, going by Ext.P1

list, petitioners are sl. nos. 59 and 60 and persons up to serial

number 58 have been appointed as Higher Secondary School

W.P.(C) No.10913/2007(Y) -2-

Teacher in the 25% quota. The petitioners therefore, seek

following reliefs:

“i) issue a writ of certiorari calling for the records relating to
Ext. P5 and P6 and quash the same.

ii) issue a writ of Mandamus directing the 2nd respondent to
appoint the petitioners from the Ext.P1 List within a time
schedule to be fixed by this Hon’ble Court.”

2. The second respondent have filed a counter affidavit

stating that the total number of posts of Higher Secondary School

Teachers available as on 20.9.07 were 706 and 25% quota out of

that the same would be 176. In respect of Ext.P7, the 2nd

respondent have filed an additional counter affidavit in which it is

stated that what is stated in Ext.P7 is incorrect and the actual

vacancies available in the 25% are only 176. The counsel for the

petitioner would want to discredit the statement by pointing out

that in the first counter affidavit in paragraph 5, they have stated

that 2 lists were prepared on the same date i.e. in respect of

vacancies which occurred till 31.7.02 and for vacancies which

occurred between 1.8.02 to 14.10.03 and nobody was given

appointment as HSST/HSST (Junior) in English from these

Schools as there were no vacancies in English that arose during

this period, in R2(A) produced along with additional counter

W.P.(C) No.10913/2007(Y) -3-

affidavit in W.P.(C) No.24799/04 the statement is that during

the same period four retirement vacancies occurred of which

three vacancies were reported to the Public Service Commission.

3. I have considered the rival contentions in detail. The

petitioner’s have no contention that the respondents have any

particular motive in reducing the number of posts to 706 from

710. The 2nd respondent who is a the responsible officer has

filed a counter affidavit to the effect that actual number of posts

is only 706. He has also explained the discrepancy in Ext.P7.

Further, the petitioner himself has along with this reply affidavit

produced Ext.P8 statement filed by the 2nd respondent in W.P.

(C) No.10899/04 in which also the number of posts under 25%

category is given as 176. As such I have no reason to now

disbelieve the statements in the counter affidavit that the number

of vacancies in the 25% category come only to 176. That being

so, I do not find any merit in the contentions in the writ petition

and accordingly, the same is dismissed.

S.SIRI JAGAN,
JUDGE

jp