High Court Kerala High Court

Neema Sudhakar vs The State Of Kerala Represented By … on 9 July, 2010

Kerala High Court
Neema Sudhakar vs The State Of Kerala Represented By … on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21401 of 2010(A)


1. NEEMA SUDHAKAR, 27 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. ASSISTANT EDUCATIONAL OFFICER,

5. CORPORATE MANAGER, KUNDILPARAMBU

6. SARANYA M.NAIR, LPSA,

7. DEEPAK K.P., LPSA,

8. SHAMEER LPSA,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :09/07/2010

 O R D E R
                             C.T.RAVIKUMAR, J.
                             ---------------------------
                        W.P.(C) No. 21401 OF 2010
                              --------------------------
                   Dated this the 9th day of July, 2010

                               J U D G M E N T

The petitioner was working as LPSA in Kundilparambu M.L.P

School in Malappuram District with effect from 15.7.2006. However, the

said appointment has not been approved so far. Against the vacancy that

has arisen subsequently, the fifth respondent Manager has appointed

respondents 6 to 8. The contention of the petitioner is that taking into

account the fact that her appointment as per Ext.1 with effect from

15.7.2006 was not approved, the Manager ought to have shifted the lien

of the petitioner against one of the vacancies arisen subsequent to her

appointment before appointing respondents 6 to 8. Raising such claims

and contentions, the petitioner has approached the fourth respondent by

filing Ext.P3. Since Ext.P3 is still pending before the fourth respondent,

without making any observation as to the merits of the contentions raised

by the petitioner in this writ petition, it is disposed of with a direction to the

fourth respondent to consider and pass orders on Ext.P3 expeditiously, at

any rate, within a period of two months from the date of receipt of a copy

of this judgment with notice to the petitioner and respondents 5 to 8. The

entitlement of the petitioner to claim salary will depend upon the outcome

of Ext.P3.

C.T.RAVIKUMAR
(JUDGE)
vps

WPC No.
2

WPC No.
3