High Court Kerala High Court

Judimol S vs The State Of Kerala on 31 May, 2010

Kerala High Court
Judimol S vs The State Of Kerala on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16641 of 2010(E)


1. JUDIMOL S
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION

3. THE DISTRICT EDUCATIONAL OFFICER

4. THE MANAGER

5. SMT. SUBHA, UPPER PRIMARY SCHOOL

6. SMT. P.K.SAJEENA

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :31/05/2010

 O R D E R
                 C.T. RAVIKUMAR, J
                ----------------------------
              WP(C) NO. 16641 OF 2010
             -------------------------------------
           Dated this the 31st day of May, 2010


                       JUDGMENT

The petitioner was appointed as High School

Assistant (Natural Science) with effect from 01.06.2007

to 31.03.2008 in A.G.R.M.H.S. School, Vallikunnam.

Pendency of the management dispute results in non-

approval of the said appointment. However, in revision

Government directed the 2nd respondent to approve his

appointment. Pursuant to the same the said appointment

was approved as per Ext.P2. In the meanwhile, the 5th

respondent was appointed as UPSA from 02.06.2008 to

31.03.2009 and the petitioner raised his objection against

the said appointment in the light of the decision reported

in Geetha Vs. Geo Thomas [2009 (4) KLT 514]. But,

without considering the legal issue involved in the matter

the 3rd respondent approved the appointment of the 5th

respondent from 02.06.2008 to 31.03.2009. On

01.06.2009 a retirement vacancy arose in the school. The

2
WP(C) No. 16641/2010

4th respondent appointed the 5th respondent against the said

vacancy. Aggrieved by the said appointment the petitioner

preferred Ext.P4 objection before the 3rd respondent. Later,

the petitioner was appointed as UPSA from 01.06.2009 in

an anticipated sanction of post. However, the same was

rejected by the 3rd respondent as per Ext.P5. Against

Ext.P5 the petitioner has filed Ext.P6 appeal before the 2nd

respondent. In the meanwhile, the 3rd respondent rejected

Ext.P4 representation as per Ext.P7 order dated

29.03.2010. The petitioner has preferred Ext.P8 appeal

before the 2nd respondent. Exts.P6 and P8 are still pending

before the 2nd respondent.

2. Considering the fact that Exts.P6 and P8 filed

respectively against Exts.P5 and P7 are pending before the

2nd respondent, without making any observation as to the

merits of the contentions raised by the petitioner, this writ

petition is disposed of with a direction to the 2nd respondent

to consider and pass orders on Exts.P6 and P8

3
WP(C) No. 16641/2010

expeditiously, at any rate, within a period of two months

from the date of receipt of a copy of this judgment. The 2nd

respondent shall also afford an opportunity of being heard

to the petitioner and respondents 4 to 6 prior to the passing

of orders as directed. Any appointment of the 5th

respondent shall be subject to the decision on Ext.P6.

C.T. RAVIKUMAR
JUDGE
jma