IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26334 of 2009(J)
1. K.KHADEEJA,AGED 35 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE ASSISTANT EDUCATIONAL OFFICER,
6. THE MANAGER,NARAYANA VIDHYALAM A.U.P.
7. THE MANAGER,NARAYANA VIDHYALAYAM A.U.P
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/09/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.26334/2009-J
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 30th day of September, 2009
J U D G M E N T
The petitioner was appointed as an Upper Primary School Assistant in
Narayana Vidyalayam A.U.P School, Panamanna South with effect from
15/07/2003 and the said appointment has been approved also. There were
two schools namely, Narayana Vidyalayam A.U.P School, Thenkara and
Narayana Vidyalayam A.U.P School, Panamanna South under the same
Corporate Management. There was a common seniority list also. The issue
that is raised by the petitioner is regarding the applicability of 1:45 teacher-
students ratio for retention in Narayana Vidyalayam A.U.P School,
Panamanna South. Pursuant to the order passed by the Director of Public
Instruction dated 22/01/2008, the Manager transferred the petitioner to
N.V.A.U.P School, Thenkara. Thereafter, she was absorbed in the first post
under 1:40 teacher-students ratio as per Ext.P2 order. By Ext.P3 order
dated 09/02/2007, the petitioner was re-transferred to N.V.A.U.P School,
Panamanna South against a sanctioned post and one Smt.Sreelatha was
transferred to N.V.A.U.P School, Thenkara.
W.P.(C). No.26334/2009
-:2:-
2. Ext.P4 is the seniority list prepared by the Deputy Director of
Education, whereby the name of the petitioner is included in N.V.A.U.P
School, Thenkara and Smt. Sreelatha has been included in the N.V.A.U.P
School, Panamanna South. Even though the petitioner filed Ext.P5
representation, no order was passed. Thereafter, the petitioner filed Ext.P6
appeal before the Director of Public Instruction in the matter.
3. It is prayed that the said appeal may be directed to be disposed
of within a time frame.
4. The main relief sought for in Ext.P6 is to include her name in
Narayana Vidyalayam A.U.P School, Panamanna South under 1:45 teacher-
students ratio. There will be a direction to the second respondent to take a
decision on Ext.P6 after hearing the petitioner and respondent Nos.6 and 7
and any other teachers who may be affected by the order. The same shall be
done within a period of two months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms