High Court Kerala High Court

C.S.Shammi vs Govt. Of Kerala on 24 May, 2007

Kerala High Court
C.S.Shammi vs Govt. Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15264 of 2007(P)


1. C.S.SHAMMI, H.S.A. (ENGLISH),
                      ...  Petitioner

                        Vs



1. GOVT. OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DIRECTOR OF PUBLIC INSTRUCTION,

4. ABRAHAM MEMORIAL HIGHER SECONDARY

5. C.S.BINDU, W/O. SURENDRAN,

6. DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  : No Appearance

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

 Dated :24/05/2007

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

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

                           W.P.(C)No.15264 of 2007

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

                    Dated this the 24th day of May, 2007


                                    JUDGMENT

Grievance of the petitioner who is now working as a High

School Assistant (English) in the school under the management

of respondent no.4 is that her seniority as Rule 51A claimant

under Chapter XIV A KER has been taken away by Ext.P7 order

passed by respondent no.6. At the outset, it may be noticed that

petitioner is entitled to challenge the above order before the

revisional authority. Learned counsel fairly submits that he is

prepared to do so. But his anxiety is that in the meanwhile the

direction contained in Ext.P7 may be implemented.

2. Since the statutory authority can resolve the dispute

relating to seniority between the petitioner and respondent

no.5, I am satisfied that the said issue need not be dealt with in

detail at this stage.

3. In view of the order that I propose to pass, I do not

deem it necessary to issue notice either to respondent no.5 or to

the Manager. In my view, interest of the parties, particularly

W.P.(C)No.15264 of 2007

:: 2 ::

that of respondent no.5, can be adequately protected even

without issuing notice to them at this stage.

4. As mentioned earlier, petitioner has got a case that she

is a senior 51A claimant as compared to respondent no.5. It

appears that in Ext.P4 order the District Educational Officer had

approved the appointment of respondent no.5 for the period

from November 16, 2004 to March 31, 2005 only on daily wage

basis. This order was challenged by respondent no.5 before the

Deputy Director, who in turn had reversed the order of the

District Educational Officer as revealed from Ext.P7 order.

5. Petitioner contents that Ext.P7 order is per se illegal

and vitiated. I am of the view that the petitioner has to

necessarily avail of the statutory remedy. She has to approach

the appropriate authority and get her grievance redressed. If

the petitioner prefers a revision petition before the competent

authority as provided under Rule 8A of Chapter XIV A KER

within ten days from the date of receipt of a copy of this

judgment, the said authority shall entertain the same and hear

W.P.(C)No.15264 of 2007

:: 3 ::

and dispose it of in accordance with law as expeditiously as

possible, at any rate, within three months from the date of

receipt thereof. The authority concerned, the Director of Public

Instruction, shall ensure that respondent no.5 and the Manager,

apart from the petitioner are afforded sufficient opportunity to

be heard before any decision is taken in the matter. Till such

time, a final decision is so taken, operation and implementation

of Ext.P7 shall be kept in abeyance. Petitioner shall send a copy

of the writ petition and a photocopy of the judgment to both the

manager as well as respondent no.5 by registered post for

information within seven days from the date of receipt of a copy

of this judgment. He shall also produce a certified copy of the

judgment along with a copy of the writ petition before

respondent no.1 for compliance.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE

jes