High Court Kerala High Court

L.Preetha vs State Of Kerala on 30 November, 2009

Kerala High Court
L.Preetha vs State Of Kerala on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32569 of 2009(M)


1. L.PREETHA, HIGH SCHOOL ASSISTANT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DEPUTY DIRECTOR OF EDUCATION,

5. T.S.ANITHA LETHAMOL,

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

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

 Dated :30/11/2009

 O R D E R
                T.R RAMACHANDRAN NAIR,J.
                       -------------------------
                  W.P ( C) No.32569 of 2009
                      --------------------------
           Dated this the 30th November,2009

                        J U D G M E N T

The petitioner is presently working as High School

Assistant (Maths-Tamil Medium) in the Government High

School, Vagamon in Idukki District. Petitioner had been

seeking an an inter-district transfer to Trivandrum District

in any existing vacancies The main complaint raised by

the writ petitioner is that Ext.P3 in the writ petition was

not forwarded to the Director of Public Instruction by the

4th respondent and therefore overlooking his plea, the

5th respondent was given a transfer.

2. Learned Government Pleader, on instructions,

submitted that the last year’s priority list was published

on 27.2.2009 by the 4th respondent and from the said list,

the 5th respondent was given a transfer. It is assured

that the claim of the petitioner will be considered this year

and appropriate orders will be passed along with other

claimants. It is also submitted that the officially list will be

published in February 2010.

W.P ( C) No.32569 of 2009
2

The above submission is recorded. The 2nd

respondent is directed to consider the claim of the

petitioner, in accordance with the guidelines while

finalising the list.

Writ petition is accordingly disposed of.

T.R RAMACHANDRAN NAIR,
JUDGE

ma

W.P ( C) No.32569 of 2009
3

W.P ( C) No.32569 of 2009
4