High Court Kerala High Court

Ajith Wills Nirmal vs State Of Kerala on 4 February, 2011

Kerala High Court
Ajith Wills Nirmal vs State Of Kerala on 4 February, 2011
       

  

  

 
 
  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