IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17083 of 2010(I)
1. B.SYAMALA,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION I,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE PRINCIPAL,
4. PUSHPALATHA.M.N,
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :02/06/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 17083 OF 2010
--------------------------------------------
Dated this the 2nd day of June, 2010
JUDGMENT
The petitioner was appointed as High School Assistant (Social
Science) in S.N.M.V.H.S.School, Vannappuram in Idukki District. The
said appointment was approved. Pursuant to the staff fixation for the year
1987-88, one post of H.S.A (S.S) was abolished. The petitioner was
identified as the person to be retrenched and accordingly, she was
deployed to Govt. High School, Thopramkudy and then, to Govt. High
School, Vazhathope. On 4.3.1993, she was redeployed to the parent
school and she is continuing there. The present grievance of the petitioner
is with respect to Ext.P1 seniority list. It is the seniority list of teaching
staff of the school as on 1.1.2006. In the said list, she holds rank No.10
and the fourth respondent holds rank No.6. According to the petitioner,
the fourth respondent was wrongly assigned seniority over her. Being
aggrieved by Ext.P1, the petitioner had preferred an appeal before the
Deputy Director of Education, Idukki. However, the same was rejected as
per Ext.P2 order 28.12.2008. Against Ext.P2 order, the petitioner has
submitted Ext.P3 appeal before the first respondent and the said appeal
W.P.(C) NO.17083/2010 2
dated 23.1.2009 is still pending. In the meanwhile, the Principal of the
school retired from service on superannuation on 31.3.2010. In the said
circumstances, any further delay in the disposal of Ext.P3 would affect her
promotional prospects as well, it is submitted.
2. Considering the facts that Ext.P3 appeal is pending before the
first respondent and, that the first respondent is competent to consider and
pass orders thereon, this Writ Petition is disposed of with a direction to the
first respondent to consider Ext.P3 appeal submitted by the petitioner and
pass orders thereon expeditiously, at any rate, within a period of three
months from the date of receipt of a copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.17083/2010 3
C.T. RAVIKUMAR, J.
W.P.(C). NO. 17083 /2010
JUDGMENT
2nd June, 2010