High Court Kerala High Court

Baby P.J. vs The Deputy Director Of Education on 1 April, 2008

Kerala High Court
Baby P.J. vs The Deputy Director Of Education on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10724 of 2008(B)


1. BABY P.J., H.S.A (PHYSICAL SCIENCE)
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE SENIOR SUPERINTENDENT,

3. THE HEADMASTER, D.G.H.S.S TANUR,

4. STATE OF KERALA-REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/04/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                W.P.(C)Nos. 10724 OF 2008 &
                         10858 of 2008
              ----------------------------------------
                Dated this the 1st day of April, 2008

                           JUDGMENT

In these two writ petitions, the petitioners are P.D. Teachers

temporarily promoted as HSAs (Physical Science). They have

approached this Court when they were sought to be reverted to

the post of P.D. Teachers. The petitioners’ contention is that

going by the cadre strength of HSA (Physical Science) and going

by the quota prescribed for appointment by promotion, there are

vacancies, which have to be earmarked for filling up by

promotion from P.D. Teachers and therefore, before considering

the claim of the petitioners for promotion they shall not be

reverted. In W.P.(C) No.10724/08 the petitioner has filed Ext.P6

representation in this regard.

2. I have heard the learned Government Pleader also. I

am of opinion that before the petitioners are reverted, their claim

for regular promotion should be considered and decided. In the

above circumstances, these two writ petitions are disposed of

W.P.(c)Nos.10724/08 & 10858/08 2

with the following directions.

In W.P.(C) No.10858/08, the petitioner shall file a

suitable representation as done by the petitioner in W.P.(C)

No.10724/08 within two weeks from today. The Government

of Kerala shall consider Ext.P6 in W.P.(C) No.10724/08 and the

representation to be filed by the petitioner in W.P.(C)

No.10858/08 and pass appropriate orders thereon within a

period of three months from the date of receipt of a copy of

this judgment. Till orders are so passed, the petitioners shall

not be reverted. The question as to whether they shall be

reverted or not, shall be decided in accordance with the order

to be passed by the Government as directed above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)Nos.10724/08 & 10858/08 3