High Court Kerala High Court

K.P.Shanthakumari vs State Of Kerala on 29 September, 2010

Kerala High Court
K.P.Shanthakumari vs State Of Kerala on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29956 of 2010(T)


1. K.P.SHANTHAKUMARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  : No Appearance

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

 Dated :29/09/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                 W.P.(C). NO. 29956 OF 2010 T
             ------------------------------------------------------
           Dated this the 29th day of September, 2010


                                JUDGMENT

The petitioner is the Headmistress in charge of the High

School Division of E.M.S.Smaraka Government Higher Secondary

School, Pappinissery. It is stated that the School was a Panchayat

School and in view of the Government Order, G.O.(MS)

No.2/2010/G.Edn. dated 2.1.2010, the School became a

Government School. The petitioner was working as High School

Assistant in the School since 1982. It is also stated that she is the

senior most High School Assistant in the School and that she has

got the prescribed qualification for being appointed as Headmistress.

Sri.C.Ramachandran was working as Headmaster of the School

when it was a Panchayat Higher Secondary School. It is stated that

C.Ramachandran was suspended from service on 3.6.2009 and the

petitioner, being the senior most teacher, was given charge of the

Headmistress. The suspension of C.Ramachandran was

subsequently revoked and he joined service on 5.12.2009.

C.Ramachandran retired from service on superannuation on

W.P.(C) NO.29956 OF 2010

:: 2 ::

31.3.2010. Thereafter, the petitioner was given full additional charge

of the Headmistress with effect from 1.4.2010, as per Ext.P1 order

passed by the District Educational Officer.

2. As per the Government Order dated 2.1.2010, the

Panchayat School was taken over by the Government. As per

Ext.P2 G.O.(MS)No.68/2010/G.Edn. dated 26.4.2010, all the existing

Headmasters and Principals were directed to continue temporarily.

After taking over of the School by the Government, the name of the

School was changed as E.M.S.Smaraka Government Higher

Secondary School.

3. The grievance of the petitioner is that though the petitioner

is the senior most High School Assistant in the School, she was not

appointed as Headmistress. The petitioner submitted Ext.P4

representation dated 17.2.2010, to the first respondent praying that

she may be appointed as Headmistress. Ext.P4 representation is

not yet disposed of. The learned counsel for the petitioner pointed

out that the District Educational Officer had sent Ext.P5 letter dated

30.3.2010 to the Government requesting to consider the request of

the petitioner on merits.

W.P.(C) NO.29956 OF 2010

:: 3 ::

4. The relief prayed for by the petitioner in the Writ Petition is

to issue a writ of mandamus directing the first respondent to consider

and pass appropriate orders on Ext.P4 representation dated

17.2.2010.

In the facts and circumstances of the case, the Writ Petition is

allowed. The first respondent shall consider Ext.P4 representation

dated 17.2.2010 submitted by the petitioner, after taking note of

Ext.P5 letter sent by the District Educational Officer, as expeditiously

as possible and, at any rate, within a period of one month from the

date of receipt of a copy of the judgment. It is submitted by the

learned counsel for the petitioner that the petitioner waives any right

of personal hearing in the matter. The petitioner shall submit a copy

of the Writ Petition and a certified copy of the judgment before the

first respondent.

(K.T.SANKARAN)
Judge

ahz/