High Court Kerala High Court

M.Vijayalakshmi vs The State Of Kerala on 1 December, 2010

Kerala High Court
M.Vijayalakshmi vs The State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35008 of 2010(A)


1. M.VIJAYALAKSHMI, AGED 45,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE MANAGER,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE DEPUTY DIRECTOR OF EDUCATION,

5. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/12/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 -----------------------------------
                   W.P.(C) No.35008 OF 2010
              ---------------------------------------
            Dated this the 1st day of December, 2010

                              JUDGMENT

The petitioner is working as a UPSA in an aided School with

effect from 23.7.1999. There was a dispute regarding her

approval, which was later granted with effect from 23.7.1999

itself by order dated 4.8.2007. In the meanwhile, the petitioner

exercised her option for revision of pay in accordance with 2004

pay revision order and she opted to come over to the revised

scale of pay with effect from 6.6.2005. The petitioner now

wants to change the date of option as 1.7.2004 instead of

6.6.2005. The petitioner’s request for the change of option date

has been rejected by Ext.P9 on the ground that the time limit

prescribed for re-option has already expired. The petitioner is

challenging Ext.P9 seeking the following reliefs:

“i) Call for the records leading to Ext P9 and
may be pleased to quash the same.

ii) Issue an appropriate writ, order or direction
commanding the respondents to accept the
reoption of the petitioner with the date 1/7/04 and
consequently to provide all the service benefits
emerging there from to the petitioner within such
time as may be fixed by this Hon’ble court.”

W.P.(C)No.35008/10 2

The petitioner’s contention is that, since the question of the

approval of the petitioner’s appointment was pending, the

petitioner cannot be faulted for not filing the re-option within

the prescribed time limit. I do not think that the petitioner’s

contention can be countenanced, in so far as the petitioner had

in fact exercised her option once for which the delay in

approval of appointment was not a bar. She puts forward the

delay in passing orders on approval as an excuse only for the

question of re-option. If the petitioner could file the original

option in time, nothing prevented her from filing the re-option

also within time. As such, the petitioner’s contention that it is

because of delay in passing orders on her approval cannot be

countenanced now. Admittedly, the petitioner did not exercise

the re-option within the period prescribed for the same by the

Government. As such, the petitioner is not entitled to the re-

option prayed for.

Accordingly, the writ petition is dismissed.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.35008/10 3

W.P.(C)No.35008/10 4