High Court Kerala High Court

D.Lasitha vs Dy.Director Of Education on 4 September, 2007

Kerala High Court
D.Lasitha vs Dy.Director Of Education on 4 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 1164 of 2001(L)



1. D.LASITHA
                      ...  Petitioner

                        Vs

1. DY.DIRECTOR OF EDUCATION
                       ...       Respondent

                For Petitioner  :SRI.C.P.SUDHAKARA PRASAD (SR.)

                For Respondent  :SRI.C.KHALID

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/09/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                        O.P.No.1164 OF 2001
                  -------------------------------------------
            Dated this the 4th day of September, 2007


                              JUDGMENT

Learned Government Pleader appears for respondents 1

and 2.

2. This writ petition is filed in 2001. The petitioner challenges

Ext.P6 decision of the Deputy Director rejecting her claim on

the basis of Rule 51 A of Chapter XIV A KER, for placement.

Ext.P6 is a speaking order.

3. I have heard learned counsel for the petitioner and learned

counsel for the third respondent quite in extenso on the merits of

the matter. But during the course of hearing, it has been noticed

that notice of this writ petition has not been served on the 4th

respondent, the rival teacher.

4. Having regard to the disputed issues of facts raised,

including the questions whether the petitioner had submitted a

OP.1164/01

Page numbers

relinquishment letter; whether the petitioner could have

relinquished any right referable to Rule 51 A, Chapter XIV A,

KER going by the decisions of this Court; whether the petitioner,

who admittedly left the service on an alleged relinquishment,

had a right to come back after the 4th respondent’s appointment;

whether the 4th respondent was appointed with notice to the

petitioner in terms of Note 2 to Rule 51 A Chapter XIV A KER as

contended by the Manager and still further, as to how the rights

of parties have to be determined in terms of the KER, need to be

resolved to give a quietus to this litigation.

5. In the aforesaid context, I do not deem it appropriate to

overrule the contention of the third respondent Manager that the

petitioner has a statutory remedy against Ext.P6 by way of a

revision under Rule 92 of Chapter XIV A KER, particularly when

the Government is the highest authority and when the statutory

framework would have the appropriate mechanism to consider

the rival contentions as raised, after hearing the 4th respondent

Smt.Mini also, if deems necessary.

OP.1164/01

Page numbers

6. In the aforesaid circumstances, though this writ petition

had been pending for nearly six years now, I am constrained to

dispose it off by relegating the parties to the Government in the

event of the petitioner filing a revision under Rule 92 as

aforesaid, within a period of one month from now. If such

revision is received, the Government will endeavour to dispose of

the matter finally after hearing the necessary parties, including

the petitioner, the Manager and Smt.Mini, if needed, as also any

other teacher, if necessary. Such decision shall be taken within

an outer limit of six months from the date of receipt of the

aforesaid revision or a certified copy of this judgment, whichever

is later.

The writ petition is disposed of with the above directions.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

OP.1164/01

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.1164 OF 2001

JUDGMENT

4th SEPTEMBER, 2007.

=======================