IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27274 of 2007(V)
1. A.SAKUNTHALA,FULL TIME MENIAL,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTION, JAGATHY,
3. DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent :SRI.V.AJAKUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/02/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.27274 OF 2007
----------------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
The petitioner in this writ petition is a Full Time Menial
working in the 4th respondent’s School. The main prayers of the
petitioner are relating to disciplinary proceedings against her. In
W.P. (C) No.26565/06, in respect of those disciplinary
proceedings, I had directed the Government to reconsider the
revision petition filed by the Manager in this regard. That being
so, the petitioner can raise all her contentions in respect of the
disciplinary proceedings before the Government in that revision
petition. However, the petitioner has another claim regarding her
entitlement to promotion to the post of Peon in a vacancy, which
has arisen on 31.5.2007. In respect of the same, the petitioner
has filed Ext.P7 complaint before the DEO, Neyyattinkara – the
3rd respondent herein. In view of the pendency of that complaint,
I feel that the DEO can be directed to consider and pass
appropriate orders on Ext.P7.
Accordingly, this writ petition is disposed of with a direction
W.P.(c) No.27274/07 2
to the 3rd respondent to consider and pas appropriate orders
on Ext.P7 as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment. If
the petitioner files a petition seeking other reliefs like arrears
of salary, fixation of pay etc., the same shall also be
considered in accordance with law, by the DEO along with
Ext.P7. Before passing orders, the DEO shall afford an
opportunity of being heard to the petitioner as well as the
Manager.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.27274/07 3