High Court Kerala High Court

Fathima.U.M vs State Of Kerala Represented By The on 2 March, 2010

Kerala High Court
Fathima.U.M vs State Of Kerala Represented By The on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18932 of 2009(J)


1. FATHIMA.U.M,ULLAMPUZHAYIL,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASST.EDUCATIONAL OFFICER,N.PARAVUR.

5. THE MANAGER,A I S U P.SCHOOL,MANJALY,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/03/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                W.P(C) Nos. 18932/2009 & 4265/2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 2nd day of March, 2010.

                            J U D G M E N T

W.P(C) No. 18932/2009 is filed by a UPSA appointed by the

petitioner in W.P(C) No. 4265/2010 as the manager of AISUP School,

Manjaly, North Paravoor. She was originally a peon working in a

substantive vacancy. When a vacancy of UPSA arose in the school,

since she had the qualifications prescribed for the post of UPSA,

treating her as a Rule 43 claimant, she was promoted as UPSA. That

appointment was refused to be approved by the authorities on the

ground that her appointment to the post of peon itself was irregular

and therefore, her promotion is also consequently irregular. Against

the refusal to approve the appointment of the petitioner in W.P(C).No.

18932/2009, the manager filed a revision before the Government.

That was kept pending on the ground that W.P(C).No. 18932/2009

filed by the teacher is pending. It is under the above circumstances,

the manager has filed W.P(C).No. 4265/2010 seeking a direction to

the Government to dispose of the revision petition filed by the

petitioner.

2. I have heard the parties including the Government Pleader.

3. It is not disputed before me that if the petitioner in W.P(C)

No. 18932/2009 was appointed in the vacancy of UPSA as a direct

recruit, there could not have been any objection except, of course,

the objection of the Government on the basis of G.O(P) No.

104/08/G.Edn dated 10-6-2008, which has been quashed by this Court

in respect of which a Special Leave Petition is pending before the

Supreme Court. Therefore, I put it to the learned Government

Pleader as to whether the Government have any objection in

approving the appointment of the petitioner in W.P(C) No.

18932/2009 as an appointment by direct recruitment. The 4th

respondent filed a counter affidavit stating that such an appointment

W.P.C. Nos. 18932/09 & 4265/2010 -: 2 :-

can be approved only if the appointing authority forwards to the 4th

respondent an appointment order appointing the teacher as a direct

recruit. In the above circumstances, these writ petitions are disposed

of with the following directions:

The manager shall forward an appointment order appointing the

petitioner in W.P(C) No. 18932/2009 as a direct recruit to the vacancy

of UPSA, which has arisen with effect from 1-7-2008. The same shall

be approved by the 4th respondent as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment. I make it clear that this would be subject to the result of

the SLP pending before the Supreme Court in respect of G.O(P) No.

104/08/G.Edn dated 10-6-2008.

Sd/- S. Siri Jagan, Judge.

Tds/