High Court Kerala High Court

K.S.Omana vs State Of Kerala on 3 January, 2011

Kerala High Court
K.S.Omana vs State Of Kerala on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37703 of 2010(K)


1. K.S.OMANA,RTD.PART TIME SEWING TEACHER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE SECRETARY,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/01/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.37703/2010-K
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 3rd day of January, 2011

                    J U D G M E N T

The petitioner is aggrieved by the denial of Full-

time benefits to the post of Sewing Teacher. The

petitioner was appointed as a Part-time Sewing Teacher

in S.N.V.U.P. School, Valiyakulam, an aided school, on

22/11/1979. She retired from service on 31/03/2009.

It is pointed out that the petitioner continued as

Part-time Teacher without getting the benefits of grade

promotion and Full-time benefits. The petitioner

points out in the writ petition that the Government has

passed various orders granting Full-time benefits to

various teachers and the last of the series of orders

have been produced as Ext.P8. It is also pointed out

that by Ext.P7 Government Order, which was passed

pursuant to Ext.P7(a) Judgment, the Government

considered the case of similarly placed persons.

Seeking similar benefits, Ext.P10 representation was

filed before the Government.

2. The learned counsel for the petitioner prayed

that the Government may be directed to take a decision

W.P.(C). No.37703/2010
-:2:-

on Ext.P10 after taking into consideration various

orders produced in the writ petition.

3. There will be a direction to the first

respondent to take a decision on Ext.P10 representation

after hearing the petitioner and the Manager of the

School within a period of four months from the date of

receipt of a copy of this Judgment and after

considering the various orders relied upon by the

petitioner like Exts.P1, P1(b), P1(c) and P7. The

petitioner will produce a copy of the writ petition

along with a copy of the Judgment before the first

respondent for compliance. The writ petition is

disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms