High Court Kerala High Court

K.V.Ramani vs The A.E.O. on 9 March, 2010

Kerala High Court
K.V.Ramani vs The A.E.O. on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26202 of 2001(T)



1. K.V.RAMANI
                      ...  Petitioner

                        Vs

1. THE A.E.O., KANHANGAD
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/03/2010

 O R D E R
                        S. SIRI JAGAN, J
                        ----------------------
                    O.P.No.26202 of 2001
                    ------------------------------
          Dated this the 09th day of March 2010


                        J U D G M E N T

The petitioners in this original petition are HSAs

(Malayalam) appointed in two aided schools prior to 2002-2003.

They filed this original petition aggrieved by Ext.P5 Government

Order dated 15.07.2000 and Ext.P9 Circular dated 24.09.2000 in

respect of approval of appointments of HSA(Malayalam) in aided

schools. In those government orders, the Government noted that

hitherto under Rule 6B of Chapter XXIII of KER, the periods

available for Malayalam were fixed taking into account total

students of a class, irrespective of whether all of them were

studying Malayalam or not. Some of the pupil opt to study

Arabic, Sanskrit, Urdu etc. Those students were also being

taken into account for fixation of student’s strength for the

purpose of the post of HSA(Malayalam). The Government

decided to discontinue that practice with effect from the

academic year 2000-2001 and decided to exclude the students

learning Arabic, Urdu, Sanskrit etc. for the purpose of fixation of

O.P.No.26202 of 2001

-2-

staff strength for Malayalam. That was further clarified by

Ext.P9. It is challenging Exts.P5 and P9 this original petition

was filed.

2. But the Government has by G.O.(Ms) 135/04/G.Edn

dated 15.05.2004 clarified that the principles adopted in Ext.P5

Government Order will be followed for appointments made from

2000-2003 onwards only. All the petitioners in this original

petition were appointed prior to the academic year 2002-2003.

That being so, their appointments cannot now be interfered with

on the basis of Ext.P5. It is declared so. The original petition is

disposed of as above.

Sd/-

S. SIRI JAGAN, JUDGE

//True Copy//

P. A. to Judge

Jvt