High Court Kerala High Court

Anna Mole Paul vs The State Of Kerala on 30 June, 2009

Kerala High Court
Anna Mole Paul vs The State Of Kerala on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18147 of 2009(K)


1. ANNA MOLE PAUL, W/O. PIUS P.IGNATIUS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR OF

4. THE MANAGER,

5. THE PRINCIPAL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :30/06/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 18147 of 2009-K
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 30th day of June, 2009.

                                 JUDGMENT

The petitioner was appointed as a Higher Secondary School Teacher

(Junior) in Computer Science in a leave vacancy in Sacred Heart Convent

Higher Secondary School, Thrissur from 16.6.2004 to 27.2.2005. This was

duly approved by the third respondent which is evidenced by Exts.P1 and

P2. Again, the petitioner was appointed in another leave vacancy from

21.6.2007 to 20.6.2012, but the approval is restricted for the period from

23.7.2007 to 31.3.2012 which is clear from Exts.P3 and P4. Learned

counsel for the petitioner submits that going by the Government Order,

Ext.P5, the petitioner will be paid salary only on daily wage basis. This

cannot be done in the light of the Division Bench decision of this court in

Unni Narayanan v. State of Kerala (2009 2 KLT 604), produced as

Ext.P6 herein. The petitioner has therefore filed Ext.P7 appeal before the

second respondent. Learned counsel for the petitioner prayed that there may

be a direction to the second respondent to take a decision on Ext.P7 within a

time frame.

The writ petition is disposed of directing the second respondent to

wpc 18147/2009 2

take a decision on Ext.P7 after hearing the petitioner and the Manager,

within a period of two months from the date of receipt of a copy of this

judgment.

(T.R. Ramachandran Nair, Judge.)

kav/