High Court Kerala High Court

Ashalatha.V.R. vs The State Of Kerala on 4 June, 2007

Kerala High Court
Ashalatha.V.R. vs The State Of Kerala on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16907 of 2007(K)


1. ASHALATHA.V.R., AGED 55 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATION OFFICER,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/06/2007

 O R D E R
                               A.K.BASHEER, J.

                       --------------------------------------------

                         W.P.(C)No.16907 OF 2007

                       --------------------------------------------

                   Dated this the 4th day of June, 2007


                                   JUDGMENT

Petitioner retired from service as Principal of N.S.S.

Higher Secondary School, Kidangoor on May 31, 2007.

According to her, she had worked as High School Assistant in

V.H.S.S. Vandemathirem at Veliyannoor from July 8, 1977 to

June 18, 1980 for a period of 2 years and 11 months and 11

days. She worked as Upper Primary School Assistant in N.S.S.

Higher Secondary School, Kidangoor from January 1, 1982 to

March 12, 1982 for period of 2 months and 12 days.

Thereafter, she commenced her continuous service as Upper

Primary School Assistant in N.S.S.Higher Secondary School,

Kidangoor from July 27, 1982. She continued in service till

the date of her retirement. Petitioner’s grievance is that the

period of break in her service is liable to be condoned by the

Government in view of Ext.P3 order.

2. I do not propose to deal with the above contention in

view of the limited prayer made by the learned counsel for the

petitioner at the Bar. He submits that petitioner has preferred

W.P.(C)No.16907 OF 2007

:: 2 ::

Ext.P5 representation highlighting all the relevant aspects

before the Government. The limited prayer is to issue an

appropriate direction to take a decision on Ext.P5 without any

delay. Learned Government Pleader submits that if Ext.P5 is

pending consideration, an appropriate decision thereon will be

taken without any delay.

3. In the above facts and circumstances, writ petition is

disposed of with a direction to respondent no.1 to consider and

pass orders on Ext.P5 strictly on its merit and in accordance

with law as expeditiously as possible, at any rate, within four

months from the date of receipt of a copy of this judgment.

Needless to mention that respondent no.1 shall ensure that

petitioner is afforded sufficient opportunity to be heard before

any decision is taken. Petitioner shall produce a certified copy

of the judgment before respondent no.1 for compliance.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE

jes