IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20223 of 2008(G)
1. LEENA.K.G, AGED 35 YEARS, D/O.K.K.GEORGE
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER, ST.JOSEPH'S A.L.P.SCHOOL,
6. THE HEADMISTRESS, ST.JOSEPH'S A.L.P.
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/07/2008
O R D E R
K.T. SANKARAN,J.
--------------------------------------
W.P.(C) No.20223 of 2008 G
--------------------------------------
Dated this the 7th day of July, 2008.
J U D G M E N T
The petitioner is working as Lower Primary School Assistant in
St.Joseph’s A.L.P. School, Aloor in Thrissur District. She was appointed as per
Ext.P1 appointment order dated 2.6.2004, which was duly approved by the
Assistant Educational Officer. The petitioner is continuing in service from
2.6.2004 onwards.
2. While so, it is stated that the Super Check Cell Officer
visited the school on 10.11.2006 for verifying the attendance of the pupils in the
school, for the academic year 2006-2007. The Super Check Cell Officer again
visited the school on 7.2.2007. Based on the report of Super Check Cell, the
Director of Public Instruction issued an order dated 2.5.2007, provisionally
reducing two posts of Lower Primary School Assistant for the academic year
2006-2007. Later, the Director of Public Instruction has passed Ext.P2 final
order confirming the provisional order. It is also stated in Ext.P2 order thus-
“14. The Dy. Director of
Education, Thrissur and the Asst. Ednl. Officer,
Kunnamkulam will examine the eligibility of
protection including 1:40 ratio and extent the
WP(C) No.20223/2008
2benefit, if any, to the affected teachers and
issue necessary orders. They will also take
further action to recover the amount from the
Headmistress under intimation to the
undersigned and the Super Check Cell Officer,
Kozhikode.”
3. The case of the petitioner is that if 1:40 ratio is
applied, she could continue as Lower Primary School Assistant in the school for
the academic years 2006-2007 and 2007-2008. It is stated that the Manager
filed an appeal to the Deputy Director of Education and a representation was
also made by him to the Director of Public Instruction, respectively marked as
Exts.P7 and P8. It is also stated that Exts.P7 and P8 are pending disposal.
4. Meanwhile, the petitioner filed Ext.P10 revision dated
31.5.2008, before the Government challenging Ext.P2 order passed by the
Director of Public Instruction. Ext.P10 revision is pending disposal.
5. The reliefs prayed for in the Writ Petition are the
following:-
“(a) issue a writ of
mandamus or other appropriate writ order or
direction commanding the Assistant
Educational Officer to revise Exhibit P-3 staff
WP(C) No.20223/2008
3
fixation order in terms of the direction
contained in Exhibit P-2 Order, applying 1:40
teacher students ratio
(b) issue a writ of mandamus
or other appropriate writ order or direction
commanding the 1st Respondent to effectively
consider and pass appropriate orders upon
Exhibit P-10 after affording an opportunity of
being heard to the Petitioner within a time limit,
keeping in abeyance coercive steps.
(c) pass such other order or
direction which this Hon’ble Court may deem fit
and proper to grant in the circumstances of the
case.”
6. The learned counsel for the petitioner submits that for
the time being the petitioner would be satisfied if a direction is issued as
mentioned in relief No.(b). Learned Government Pleader submits that Ext.P10
revision filed by the petitioner will be disposed of by the first respondent
expeditiously.
In the facts and circumstances of the case, the Writ Petition
is disposed of in the following manner:-
WP(C) No.20223/2008
4
(i) The first respondent shall consider and dispose of Ext.P10
revision filed by the petitioner, after affording an opportunity of being heard to the
petitioner, the Manager of the school and any other affected party, if any, as
expeditiously as possible, and at any rate within a period of three months.
(ii) The petitioner shall produce a copy of the Writ Petition and
a certified copy of the judgment before the first respondent.
(iii) Since notice is not issued to respondents 5 and 6, the
petitioner shall send a copy of the judgment to respondents 5 and 6 separately
by registered post and shall produce proof of the same before the first
respondent.
(iv) Pending disposal of Ext.P10 revision, no coercive steps
shall be taken against the petitioner for refund of any amount drawn by her as
salary and allowances.
K.T. SANKARAN,
JUDGE.
cks