IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19764 of 2009(M)
1. K.LOTUS SIMON, MUSIC TEACHER,
... 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 DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER ST. MARY'S HIGH SCHOOL,]
6. SMT. E.S.SREELATHA MUSIC TEACHER,
7. THE HEADMISTRESS, ST.MARY'S HIGH SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/07/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.19764 of 2009
==================
Dated this the 14th day of July, 2009
J U D G M E N T
The petitioner and the 6th respondent are music teachers in the
5th respondent’s school. The petitioner is senior to the 6th respondent,
but she is recognised as a protected teacher. The 6th respondent,
though junior to the petitioner, is accommodated in a regular post. The
petitioner contends that this is against the Division Bench decision of
this Court in Rani George v. Deputy Director of Education [2004 (1)
KLT 460]. In this regard against the order passed by the Director of
Public Instructions, the petitioner has filed Ext.P4 revision petition
before the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider Ext.P4 revision and pass orders thereon
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass appropriate orders on Ext.P4 revision petition, as expeditiously as
possible, at any rate, within four months from the date of receipt of a
certified copy of this judgment, after affording an opportunity of being
heard to the petitioner and respondents 5 and 6.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2