High Court Kerala High Court

Jayasree.V.T. vs The Deputy Director Of Education on 30 May, 2008

Kerala High Court
Jayasree.V.T. vs The Deputy Director Of Education on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16229 of 2008(F)


1. JAYASREE.V.T., H.S.A.PHYSICAL SCIENCE,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION, GENERA
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS

3. PREETHI JOSEPH, HSA, GOVERNMENT HIGHER

                For Petitioner  :SRI.JOSEPH SEBASTIAN PURAYIDAM

                For Respondent  : No Appearance

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

 Dated :30/05/2008

 O R D E R
                                      K.T. SANKARAN, J.
                 ............................................................................
                               W.P.(C) No. 16229 OF 2008
                 ............................................................................
                                 Dated this the 30th May, 2008



                                        J U D G M E N T

In the manner in which I propose to dispose of this Writ Petition, I do not think

that it is necessary to issue notice to the third respondent.

2. The petitioner is working as HSA ( Physical Science ) in the Government

Higher Secondary School, Pattikkad, Malappuram district. It is stated that the

petitioner’s permanent residence is at Pulamanthole, 17 Kms away from Pattikkad. The

Petitioner requested for a transfer to G.H.S.S., Pulamanthole. That request is not seen

granted while passing Ext.P2 general transfer order. Aggrieved by Ext.P2 to the extent

that the petitioner is not granted transfer to Pulamanthole, she submitted Ext. P3

representation before the Deputy Director of Education, Malappuram. In Ext.P3, it is

stated that though the petitioner requested for a transfer to G.H.S.S., Pulamanthole,

one Preethi Joseph (3rd respondent) who is junior to the petitioner, was transferred to

G.H.S.S., Pulamanthole. Learned counsel for the petitioner submitted that the third

respondent may not have much grievance, if the petitioner is given a transfer to

G.H.S.S., Pulamanthole.

3. Ext.P3 representation is pending consideration before the Deputy Director of

Education, Malappuram.

4. The reliefs prayed for in the Writ Petition are the following:

W.P.(C) No. 16229 OF 2008

2

“i) To issue a writ of certiorari or any other appropriate writ or

order or direction calling for the records leading to Ext.P2 to the

extent of transferring the third respondent from GHSS, Pang to

GHSS, Pulamanthole.

ii) To issue a writ of mandamus or any other appropriate writ or

order or direction directing the first respondent to transfer the

petitioner from GHSS, Pattikkad to GHSS , Pulamanthole.

iii) To stay the operation of Ext.P2 to the extent of transferring

the third respondent from GHSS, Pang to GHSS, Pulamanthole

until a decision is taken by the first respondent in Ext.P3

representation.

iv) To issue a writ of mandamus or any other appropriate writ or

order or direction directing the first respondent to dispose of

Ext.P3 representation within a time frame fixed by this

Honourable Court.

v) To grant such other relief in favour of the petitioner as this

Hon’ble Court may deem fit to grant on the facts and in the

circumstances of the case. ”

5. I do not think that the petitioner is entitled to the reliefs prayed for in the Writ

Petition except relief No.4. The petitioner is satisfied with the relief No.4 for the time

being. Therefore, it is stated that relief Nos. 1 to 3 are not pressed.

For the aforesaid reasons, the Writ Petition is disposed of directing the Deputy

Director of Education, Malappuram to dispose of Ext.P3 representation submitted by

the petitioner, after affording an opportunity of being heard to the petitioner and all

affected parties. A copy of this judgment shall be forwarded by the petitioner to the 3rd

W.P.(C) No. 16229 OF 2008

3

respondent by registered post and the proof of the same shall be produced by her

before the Deputy Director of Education, Malappuram before consideration of Ext.P3

representation. The Deputy Director of Education, Malappuram shall dispose of Ext.P3

within a period of one month from today.

K.T. SANKARAN,
JUDGE.

lk