High Court Kerala High Court

A.J.Soosanna vs The State Of Kerala Represented By … on 9 December, 2010

Kerala High Court
A.J.Soosanna vs The State Of Kerala Represented By … on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36783 of 2010(W)


1. A.J.SOOSANNA, W/O.KURIAN THOMAS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER UNIT A.U.P.SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :09/12/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                  W.P.(C). NO. 36783 OF 2010 W
              ------------------------------------------------------
             Dated this the 9th day of December, 2010


                                 JUDGMENT

The petitioner was appointed as Full Time Sanskrit Teacher in

Unity A.U.P.School, Thenkara, Palakkad District, with effect from

2.6.2008, in the retirement vacancy of Padmakumari, Full Time

Sanskrit Teacher, who retired on 31.3.2008. The Assistant

Educational Officer, as per Ext.P1 order dated 30.11.2009, approved

the appointment of the petitioner only as Part Time Sanskrit Teacher.

It is stated that as per the staff fixation order for 2008-09, only a part

time post of Sanskrit Teacher was sanctioned. The Manager filed

appeal against the staff fixation order and that appeal is pending.

While so, challenging Ext.P1 order passed by the Assistant

Educational Officer, the Manager filed appeal before the District

Educational Officer. The District Educational Officer dismissed the

appeal as per Ext.P3 order dated 29.6.2010. Challenging Ext.P3

order, the petitioner filed Ext.P4 Revision dated 10.8.2010 before the

first respondent. Ext.P4 Revision is pending disposal.

W.P.(C) NO.36783 OF 2010

:: 2 ::

2. The contention of the petitioner is that the full time post of

Sanskrit Teacher was created by group ‘C’ diversion and as per the

existing Government Orders, once a full time post is created by

group ‘C’ diversion, it cannot be converted into part time post.

3. Though several reliefs are claimed in the Writ Petition, the

learned counsel for the petitioner submitted that, for the time being, it

would be sufficient if Ext.P4 Revision is directed to be disposed of.

4. Heard the learned counsel for the petitioner and the

learned Government Pleader.

Taking into account the facts and circumstances of the case,

the Writ Petition is disposed of as follows:

a) The first respondent shall consider and dispose of Ext.P4

Revision dated 10.8.2010, as expeditiously as possible and, at

any rate, within a period of three months from the date of

receipt of a copy of the judgment, after affording an

opportunity of being heard to the petitioner and the Manager.

W.P.(C) NO.36783 OF 2010

:: 3 ::

b) The petitioner shall produce a copy of the Writ Petition and

certified copy of the judgment before the first respondent.

c) The petitioner shall also send a copy of the Writ Petition and

copy of the judgment to the fifth respondent Manager by

registered post and she shall produce proof of the same

before the first respondent.

(K.T.SANKARAN)
Judge

ahz/