High Court Kerala High Court

Dr.Reena Mary Abraham vs The State Of Kerala on 4 June, 2008

Kerala High Court
Dr.Reena Mary Abraham vs The State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15978 of 2008(B)


1. DR.REENA MARY ABRAHAM,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR,

4. THE MANAGER, MAR THOMA HIGHER

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

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

 Dated :04/06/2008

 O R D E R
                             K.T.SANKARAN, J.
                     --------------------------------------------
                     W.P.(C) NO. 15978 OF 2008 B
                     --------------------------------------------
                      Dated this the 4th June, 2008

                                   JUDGMENT

The petitioner states that she entered service as a Junior Lecturer

with effect from 1.1.1997 and continued as such till 3.10.2000 under the

Corporate Management of the fourth respondent. It is stated that when

Pre-degree Course was de-linked from colleges, the petitioner was

deployed as H.S.S.T. (English) with effect from 4.10.2000. On 1.4.2008,

the post of Principal became vacant due to the retirement of Sri.Joseph

John. It is also stated that the senior-most Junior Lecturer relinquished

her claim for the period from 1.4.2008 to 31.3.2009. Ext.P2 appointment

order was issued by the Corporate Manager appointing the petitioner as

Principal-in-charge for the period from 1.4.2008 to 31.3.2009. The order

of appointment was submitted to the third respondent, The Regional

Deputy Director, for approval as per Exts.P3 and P4. It is stated that

Ext.P6 representation was also sent by the Manager to the Regional

Deputy Director. The grievance of the petitioner is that Exts.P3 and P6

are not disposed of by the third respondent.

2. Learned Government Pleader, on instructions, submitted that

the third respondent will dispose of Exts.P3 and P6 in accordance with

law within a period of two months, after affording an opportunity of being

W.P.(C) NO.15978 OF 2008

:: 2 ::

heard to the petitioner, the Manager and the affected parties, if any. In

view of the submission made by the learned Government Pleader, it is

not necessary to issue notice to the fourth respondent. The third

respondent shall dispose of Exts.P3 and P6 in accordance with law

within a period of three months, after hearing the petitioner, the

Manager and affected parties, if any.

The Writ Petition is disposed of as above.

Copy of this judgment shall be forwarded by the petitioner to the

fourth respondent by registered post and proof of the same shall be

produced before the third respondent without delay.

(K.T.SANKARAN)
Judge

ahz/