High Court Kerala High Court

Jossy A vs State Of Kerala on 1 April, 2009

Kerala High Court
Jossy A vs State Of Kerala on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10706 of 2009(G)


1. JOSSY A, W/O. FELIX K,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, ST. JOSEPH'S L.P.S.,

5. JEEN, L.P.S.A., ST. JOSEPH'S

                For Petitioner  :SRI.AYYAPPAN SANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/04/2009

 O R D E R
                         P.N.RAVINDRAN, J.
                -----------------------------
                   W.P(C) No. 10706 of 2009-G
                ------------------------------
               Dated this the 1st day of April, 2009.

                           J U D G M E N T

Heard Sri.Ayyappan Sankar, the learned counsel appearing for

the petitioner and Sri.A.J.Varghese, the learned Government Pleader

appearing for respondents 1 to 3. In the nature of the order that I

propose to pass, it is not necessary to issue notice to or hear the

respondents 4 and 5.

2. The petitioner was appointed as Lower Primary School

Assistant (LPSA for short) in a leave vacancy during the period from

9.6.2003 to 16.2.2004. The Assistant Educational Officer,

Balaramapuram, declined to approve the appointment mainly for

the reason that the appointment of Smt.Binitha I.C has not been

approved. The Manager submitted a revision petition before the

Director of Public Instruction. By Ext.P6 order passed on

13.12.2006 the revision petition was dismissed. The petitioner has

now moved the Director of Public Instruction in Ext.P7 revision

pointing out that the appointment of the fifth respondent who was

appointed later is going to be approved and that if the fifth

respondent’s appointment is approved it will seriously prejudice her

W.P(C) No. 10706 of 2009-G 2

rights. In this writ petition, the petitioner inter alia seeks a

direction to the Director of Public Instruction to consider Ext.P7

revision petition and pass orders thereon.

The Manager had invoked the revisional jurisdiction of the

Director of Public Instruction challenging Ext.P5. Rule 8A of

Chapter XIV A of the KER does not empower the Director of Public

Instruction to repeatedly exercise the power of revision in relation

to the same subject matter. Therefore the Director of Public

Instruction cannot entertain Ext.P7. The remedy of the petitioner if

he is aggrieved by Exts.P5 and P6 is to move the Government under

Rule 92 of Chapter XIV A of the KER. Accordingly I dispose of this

writ petition with the observation that if the petitioner moves the

Government under Rule 92 of Chapter XIV A of the KER within one

month from today, the Government shall entertain the said revision

petition and pass orders thereon after affording the petitioner, the

fourth respondent Manager and the fifth respondent teacher an

opportunity of being heard.

Sd/-

                                   P.N.RAVINDRAN
                                       JUDGE
                        //True Copy//
ab                                     PA to Judge