High Court Kerala High Court

Anil.P.M vs The Secretary To Government on 6 December, 2010

Kerala High Court
Anil.P.M vs The Secretary To Government on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35833 of 2010(D)


1. ANIL.P.M,PRINCIPAL,G.H.S.S.,MANKADA,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

3. MUHAMMED BASHEERUDHEEN ANANGADAN,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

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

 Dated :06/12/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                  W.P.(C). NO. 35833 OF 2010 D
             ------------------------------------------------------
            Dated this the 6th day of December, 2010


                                JUDGMENT

The petitioner is working as Principal, Government Higher

Secondary School, Mankada, Malappuram District. He submitted

Ext.P5 application for transfer. In the application, he had shown

names of four schools in the order of preference, the first among

them being Government Higher Secondary School, Irumbuzhi,

Malappuram District. The grievance of the petitioner is that his

application for transfer was not considered and the third respondent

was transferred to Government Higher Secondary School,

Irumbuzhi, as per Ext.P6 order of transfer dated 26.11.2010. The

petitioner contends that he was appointed as the Principal of

Government Higher Secondary School as per ext.P1 Government

Order dated 1.8.2009, whereas the third respondent was appointed

as Principal only as per Ext.P2 Government Order dated 27.3.2010.

The petitioner also contends that he being senior to the third

respondent, he should have been granted preference, going by G.O.

(P) No.115/09/Gl.Edn. dated 27.5.2009 (Ext.P3). As per Ext.P3

W.P.(C) NO.35833 OF 2010

:: 2 ::

guidelines, the petitioner contends that he should have been

preferred to the third respondent for transfer to the school of choice

mentioned in Ext.P5 application. The petitioner submitted Ext.P7

representation dated 27.11.2010 to the first respondent through

proper channel. Ext.P7 is pending disposal.

2. Though several reliefs are prayed for in the Writ Petition

including a prayer to quash Ext.P6, learned counsel for the petitioner

submitted that, for the time being, it would be sufficient if Ext.P7 is

directed to be considered and disposed of by the first respondent.

3. In the facts and circumstances of the case, there will be a

direction to the first respondent to consider and dispose of Ext.P7

representation dated 27.11.2010 submitted by the petitioner, as

expeditiously as possible and, at any rate, within a period of one

month from the date of receipt of a copy of the judgment, after

affording an opportunity of being heard to the petitioner and the third

respondent. The petitioner shall produce a copy of the Writ Petition

and certified copy of the judgment before the first respondent. The

petitioner shall also send a copy of the Writ Petition and copy of the

W.P.(C) NO.35833 OF 2010

:: 3 ::

judgment before the third respondent by registered post and he shall

produce proof of the same before the first respondent.

The Writ Petition is disposed of as above.

(K.T.SANKARAN)
Judge

ahz/