High Court Kerala High Court

O.T.Indiramma vs State Of Kerala on 28 June, 2010

Kerala High Court
O.T.Indiramma vs State Of Kerala on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20058 of 2010(F)


1. O.T.INDIRAMMA, AGED 49,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER,

4. SMT.SHEEJA, H.S.A.,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

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

 Dated :28/06/2010

 O R D E R
                            C.T.RAVIKUMAR, J.

                ```````````````````````````````````````````````````````
                       W.P.(C) No. 20058 of 2010 F
                ```````````````````````````````````````````````````````
                   Dated this the 28th day of June, 2010

                               J U D G M E N T

The petitioner was appointed as Upper Primary School

Teacher under the third respondent’s School for different periods.

Those appointments were approved as per Exts.P1 to P3 orders.

Subsequently, the petitioner was retrenched for want of vacancy. The

contention of the petitioner is that by virtue of Exts.P1 to P3, the

petitioner is entitled to get reappointment as and when vacancy arises in

the school. However, ignoring her legitimate claim under Rule 51A of

Chapter XIV-A of the Kerala Education Rules, the fourth respondent was

appointed against a vacancy that occurred on 01-04-2010. Challenging

the order whereby the fourth respondent was appointed against the

aforesaid vacancy ignoring her claim under Rule 51A of Chapter XIV-A

of the KER, the petitioner has preferred Ext.P5 appeal dated 05-05-2010

before the second respondent. According to the petitioner, any further

delay in the disposal of Ext.P5 appeal would detrimentally affect the

petitioner. It is in the said circumstances this writ petition has been filed.

2. Exts.P1 to P3 would reveal that the appointments of the

petitioner under the third respondent’s school were duly approved by the

authorities. Necessarily, in such circumstances, before filling up any

WPC.20058/2010
: 2 :

vacancy occurred subsequently, the claim of the petitioner under Rule

51A of Chapter XIV-A of the Kerala Education Rules requires

consideration. It is in the said context that the petitioner has challenged

the appointment of the fourth respondent, a fresh hand, contending that

her legitimate claim under Rule 51A of Chapter XIV-A of the KER was

overlooked. When such a grievance is raised before a competent

authority, the said authority is bound to look into and pass orders

thereon. Admittedly, Ext.P5 appeal is still pending before the second

respondent.

In the above circumstances, this writ petition is disposed of with a

direction to the second respondent to consider and pass orders on

Ext.P5 appeal preferred by the petitioner, 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 3 and 4. Any

approval of appointment of the fourth respondent against the vacancy

that occurred on 01-04-2010 will be subject to the orders to be passed

in Ext.P5 appeal.

Sd/-

(C.T.RAVIKUMAR, JUDGE)
aks

// True Copy //

P.A. To Judge