High Court Kerala High Court

C.Ashly Jerold vs The Corporate Manager Of All Csi … on 1 September, 2008

Kerala High Court
C.Ashly Jerold vs The Corporate Manager Of All Csi … on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26220 of 2008(U)


1. C.ASHLY JEROLD, FULL TIME HINDI
                      ...  Petitioner

                        Vs



1. THE CORPORATE MANAGER OF ALL CSI SCHOOLS
                       ...       Respondent

2. ASSISTANT EDUCATIONAL OFFICER, VYTHIRI

3. ASSISTANT EDUCATIONAL OFFICER,

4. ASSISTANT EDUCATIONAL OFFICER,

5. DIRECTOR OF PUBLIC INSTRUCTIONS,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

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

 Dated :01/09/2008

 O R D E R
                                 K.T. SANKARAN,J.
                           --------------------------------------
                           W.P.(C) No.26220 of 2008 U
                           --------------------------------------
                  Dated this the 1st day of September, 2008.
                                  J U D G M E N T

The averments in the Writ Petition would indicate the following

facts:- The petitioner commenced service in 1988 as Full Time Menial in the

school of which the first respondent is the Manager. The petitioner was later

promoted as Peon. While working as Peon in Aron U.P.School, Pappinisseri, he

was promoted as Part Time Hindi Teacher against a leave vacancy. The

proposal for approval of promotion as Part Time Hindi Teacher is still pending

before the second respondent. On termination of the leave vacancy, the

petitioner was reverted as Peon and posted back at Aron U.P. School,

Pappinisseri.

2. The petitioner was again promoted on 25.8.2005

against a permanent vacancy of Part Time Hindi Teacher. He was posted at

B.E.M.U.P. School, Puthiyara. The third respondent refused to approve the

promotion as per Ext.P1 order. Ext.P1 order was challenged by the Manager in

appeal before the District Educational Officer. The appeal was dismissed as per

order dated 1.12.2006. It is stated that the Manager has filed an appeal before

the Director of Public Instruction challenging the order dated 1.12.2006 passed

by the District Educational Officer and that appeal is pending.

WP(C) No.26220/2008

2

3. The petitioner was promoted as Full Time Hindi

Teacher against a leave vacancy in B.E.M.U.P. School, Ponnani where he joined

on 20.6.2006. The said promotion was duly approved by the Assistant

Educational Officer, Ponnani. On the expiry of the leave vacancy, the petitioner

was reverted as Part Time Hindi Teacher and was posted as such in

B.E.M.U.P. School, Puthiyara. It is stated that the petitioner was again promoted

as Full Time Hindi Teacher and was posted at B.E.M.U.P. School,

Ancharakkandy against a permanent post where he joined on 10.6.2008. The

proposal for approval thereof is pending before the fourth respondent.

4. The petitioner has submitted Ext.P2 revision petition

dated 10.7.2008 before the Director of Public Instruction challenging Ext.P1

order and also complaining the non-approval by the second respondent of the

appointment of the petitioner as Part Time Hindi Teacher. Ext.P2 revision

petition dated 10.7.2008 is pending disposal.

5. The learned counsel for the petitioner submits that, for

the time being, the petitioner would be satisfied if the Director of Public

Instruction (fifth respondent) is directed to dispose of Ext.P2 revision and also if

the Assistant Educational Officer, Mattannur (fourth respondent) is directed to

consider the question of approval of the appointment of the petitioner as Full

Time Hindi Teacher. The learned Government Pleader submitted that Ext.P2

would be disposed of without delay and that the question of approval of

appointment also will be considered by the fourth respondent shortly.

WP(C) No.26220/2008

3

The Writ Petition is, accordingly, disposed of in the

following manner:-

(i) The fifth respondent (Director of Public Instruction)

shall dispose of Ext.P2 revision, as expeditiously as possible and at any rate

within a period of three months, after affording an opportunity of being heard to

the petitioner, the Manager and any other person who is likely to be affected.

(ii) The petitioner shall produce a copy of the Writ Petition

and certified copy of judgment before the fifth respondent.

(iii) The fourth respondent (Assistant Educational Officer,

Mattannur) shall consider the proposal for approval of the appointment of the

petitioner as Full Time Hindi Teacher and dispose of the proposal as

expeditiously as possible and at any rate within a period of one month.

(iv) The petitioner shall produce a copy of the Writ Petition

and a true attested photostat copy of the judgment before the fourth respondent

as well.

K.T. SANKARAN,
JUDGE.

cks