High Court Kerala High Court

Annamma V.C. vs State Of Kerala Rperesented By The on 7 October, 2010

Kerala High Court
Annamma V.C. vs State Of Kerala Rperesented By The on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29138 of 2010(N)


1. ANNAMMA V.C., W/O.ANIL VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA RPERESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE CORPORATE MANAGER, CMS SCHOOL,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

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

 Dated :07/10/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                  W.P.(C). NO. 29138 OF 2010 N
              ------------------------------------------------------
              Dated this the 7th day of October, 2010


                                 JUDGMENT

In the manner in which I propose to dispose of the Writ

Petition, it is not necessary to issue notice to the fifth respondent.

Learned Government Pleader takes notice for respondents 1 to 4.

2. It is stated that the petitioner was appointed as Part Time

Menial in a short term vacancy for the period from 8.10.2003 to

2.6.2004 in BI Teachers’ Training Institute, Kottayam, of which, the

fifth respondent is the Corporate Manager. The petitioner was

thereafter promoted and appointed as Full Time Menial in a regular

vacancy on 3.6.2004 in BIG High School, Pallom under the same

management. The promotion of the petitioner as Full Time Menial

was approved by the District Educational Officer. The petitioner was

getting salary and allowances. While so, a permanent vacancy of

Peon occurred in CMS U.P.School, Chelakompu, under the same

management, on account of the promotion of one Betty Joseph as

Attender. In that vacancy, the petitioner was promoted and

appointed as Peon with effect from 6.5.2010. The Assistant

W.P.(C) NO.29138 OF 2010

:: 2 ::

Educational Officer, as per Ext.P3 order dated 31.7.2010, rejected

the proposal to approve the promotion of the petitioner as Peon on

the ground that CMS U.P.School, Chelakompu is an uneconomic

school and on the basis of G.O.(MS)No.259/06/G.Edn. dated

12.10.2006 (Ext.P4). Aggrieved by Ext.P3 order passed by the

Assistant Educational Officer, the Manager filed Ext.P8 appeal dated

10.8.2010 before the District Educational Officer, Kanjirappally and

the same is pending.

3. The petitioner submitted application to the Assistant

Educational Officer for granting salary of Full Time Menial, pending

consideration of the question of approval of her appointment as

Peon. That application was rejected by the Assistant Educational

Officer as per Ext.P12 order dated 4.8.2010.

4. The contention of the petitioner is that the Government

Order relied on in Ext.P3 is applicable only to teachers and not to

non-teaching staff. Such a contention was raised by the Manager

also in Ext.P8 appeal. Ext.P12 order passed by the Assistant

Educational Officer can be challenged by the petitioner before the

higher authority.

W.P.(C) NO.29138 OF 2010

:: 3 ::

5. In the facts and circumstances of the case, I do not think it

is proper to decide the questions raised by the petitioner in the Writ

Petition, in view of the pendency of Ext.P8 appeal before the District

Educational Officer and also on the ground that the petitioner has an

adequate effective alternative remedy against Ext.P12.

6. In the facts and circumstances of the case, since the

petitioner is not getting any salary at all now, it is only just and proper

to issue a direction to the District Educational Officer to dispose of

Ext.P8 appeal, 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 as well as the Manager and any other affected party. The

District Educational Officer shall also consider the question, whether

pending disposal of Ext.P8 appeal, salary could be paid to the

petitioner as Full Time Menial, after satisfying that no other person is

drawing salary as Full Time Menial in respect of the post held by the

petitioner and after taking sufficient safeguards. If there is no

impediment in disbursing salary to the petitioner, the District

Educational Officer shall pass appropriate interim orders within a

W.P.(C) NO.29138 OF 2010

:: 4 ::

period of two weeks. The petitioner shall produce a copy of the Writ

Petition and certified copy of the judgment before the District

Educational Officer. A copy of the judgment shall also be sent by the

petitioner to the fifth respondent by registered post and he shall

produce proof of the same before the District Educational Officer.

(K.T.SANKARAN)
Judge

ahz/