High Court Kerala High Court

Kumari Maya S vs The State Of Kerala Represented By … on 11 December, 2007

Kerala High Court
Kumari Maya S vs The State Of Kerala Represented By … on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36568 of 2007(C)


1. KUMARI MAYA S.
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE DISTRICT EDUCATIONAL OFFICER

5. THE MANAGER

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/12/2007

 O R D E R
                            S. SIRI JAGAN, J.

                   ------------------------------------

                     W.P.(C)No.36568  OF 2007

                ----------------------------------------

                Dated this the 11th day of December, 2007


                                JUDGMENT

The petitioner is a High School Assistant in Physical Science,

who is also qualified to be HSA (English). At present, there is no

High School Assistant in English in the school of the 5th

respondent, where the petitioner is working. Therefore, the

Manager moved the Educational Officer for conversion of her

appointment as HSA (English). The same was declined.

According to the petitioner, the Deputy Director of Education has

allowed similar requests in the case of other schools.

2. In the above circumstances, the Manager and the

Petitioner have moved the 1st respondent by filing Exts.P6 and P7

revision petitions respectively. For the present, the petitioner

would be satisfied with a direction to the 1st respondent to

consider and dispose of Exts.P6 and P7 revision petitions.

3. I have heard the learned Government pleader also. In

the facts and circumstances of the case, there would be a

direction to the 1st respondent to consider and pass appropriate

W.P. (C)No.36568/07 2

orders on Exts.P6 and P7 within a period of three months from

the date of receipt of a copy of this judgment, after affording

an opportunity of being heard to the petitioner as well as the

Manager.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P. (C)No.36568/07 3