High Court Kerala High Court

Sindhu R.R. vs State Of Kerala Represented By on 5 January, 2011

Kerala High Court
Sindhu R.R. vs State Of Kerala Represented By on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31900 of 2010(J)


1. SINDHU R.R., H.S.A.(MALAYALAM),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/01/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.31900/2010-J
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 5th day of January, 2011

                    J U D G M E N T

The petitioner was appointed through the Kerala

Public Service Commission in a Panchayat School in the

year 2001 as evident from Exts.P1 to P3 orders. Later,

the petitioner was retrenched from service for want of

sufficient divisions in the said school. Ext.P4

evidences that she was relieved from the duty. She was

advised by P.S.C as H.S.A (Malayalam) as per Ext.P5 and

she was appointed as per Ext.P6 order dated 05/09/2003.

Now she is working in a Government School.

2. The petitioner has got a case that the break

in service is not due to the fault of the petitioner

and, therefore, seeking for appropriate directions in

the matter, she has approached the Government by filing

Ext.P7 representation.

3. The learned Government Pleader on getting

instructions submitted that Ext.P7 has not been

disposed of so far. Therefore, there will be a

direction to the first respondent to dispose of Ext.P7

representation after hearing the petitioner and any

W.P.(C). No.31900/2010
-:2:-

other affected parties within a period of five months

from the date of production of a copy of this Judgment.

The petitioner will produce a copy of the writ petition

along with a copy of the Judgment before the first

respondent for compliance. The writ petition is

disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE