IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22181 of 2007(N)
1. C.SILAJA DEVI, W/O.P.GOPINATHAN,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER, CORPORATE EDUCATIONAL
5. THE HEADMASTER, HOLY CROSS HIGH SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/07/2007
O R D E R
A.K.BASHEER, J.
--------------------------------------------
W.P.(C)No.22181 OF 2007
-------------------------------------------
Dated this the 19th day of July, 2007
JUDGMENT
Petitioner, who is working as High School Assistant in
one of the schools under the management of respondent no.4,
has preferred this writ petition contending inter alia that the
order passed by respondent no.3 cancelling the post of HSA
(Social Studies) with retrospective effect is totally illegal and
vitiated.
2. It is the admitted position that petitioner has
preferred Ext.P7 revision petition against Ext.P6 order passed
by respondent no.3 under rule 12-E (3) of Chapter XXIII
Kerala Education Rule. That being the position, I am satisfied
that the revisional authority has to take a decision in the
matter.
3. Therefore, this writ petition is disposed of with a
direction to respondent no.1 to consider and pass orders on
Ext.P7 strictly on its merit and in accordance with law as
expeditiously as possible, at any rate, within two months from
W.P.(C)No.22181 OF 2007
:: 2 ::
the date of receipt of a copy of this judgment. It will be open
to the petitioner to approach the revisional authority for
appropriate interim orders, if so advised.
4. Respondent no.1 shall ensure that the petitioner,
respondent no.4 and all others who are likely to be affected by
any order that may be passed, are afforded sufficient
opportunity to be heard before any decision is taken in the
matter. Petitioner shall produce a copy of the writ petition
along with a certified copy of the judgment before respondent
no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes