High Court Kerala High Court

P.C.Supriya vs State Of Kerala Rep. By The … on 9 June, 2010

Kerala High Court
P.C.Supriya vs State Of Kerala Rep. By The … on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15437 of 2009(Y)


1. P.C.SUPRIYA, W/O. RAJAN BABU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY THE SECRETARY
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR(EDUCATION),

4. DISTRICT EDUCATIONAL OFFICER,

5. MANAGER, SREE VIVEKANANDA HIGH

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :09/06/2010

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

               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P. (C) No. 15437 OF 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 9th day of June, 2010

                             J U D G M E N T

The petitioner was appointed as UPSA in Sree

Vivekananda High School, Pullad. The said appointment was

approved. Later, the petitioner was promoted to the post of

High School Assistant(Mathematics). Subsequently, pursuant

to the staff fixation for the year 2006-2007 the petitioner had

faced with the threat of reversion. However, by following

Teacher Student Ratio of 1:40, the petitioner was ordered to

be retained as HSA as per Ext.P5 order. But, the 3rd

respondent interfered with the same as per Ext.P8 order

dated 8.2.2008. Feeling aggrieved by Ext.P8 order, the matter

was taken up in revision. However, the revision petition filed

by the petitioner was dismissed by the 3rd respondent as per

Ext.P13 order. A further revision was unsuccessfully

attempted before the Government. In fact, the said revision

petition was dismissed as per Ext.P18 order. Exts.P13 and P18

orders were passed relying on Ext.P12 Government Order

dated 4.1.2005. As per Ext.P12 G.O. the benefit of 1:40

WPC.15437/2009
: 2 :

Teacher Student ratio was available only to avert

retrenchment. But, Ext.P7 G.O. was, later, issued extending

the benefit of Ext.P12 to teachers faced with reversion to the

lower posts. However, the said order was to take effect only

from 2007-2008 onwards. Off late, the Government have

issued Ext.P18 Government Order. The relevant portion of the

same reads thus:-

Government have examined the matter in detail and are
pleased to order that the government Order read as 2nd paper
above is applicable for the years 2004-05, 2005-2006 and
2006-2007 also. The educational officers will revise the staff
fixation orders from 2004-05, 2005-06 and 2006-07
accordingly wherever it is found necessary. While revising the
staff fixation orders, it should be ensured that those teachers
whose appointments were already approved will not be
affected adversely. The orders pertaining to extension of 1:40
ratio in the respective years is modified to the above extent
only.

It is obvious from Ext.P18 that the benefit granted as per

Ext.P18 Government order is made applicable for 2004-05 to

2006-07 also. In the said circumstances, Ext.P15 requires

reconsideration in the light of Ext.P18. To enable the

Government to reconsider the issue in the light of Ext.P18

Government Order, Ext.P18, P13 and P15 orders are set aside.

This writ petition is accordingly disposed of with a

direction to the first respondent to consider Ext.P14 revision

WPC.15437/2009
: 3 :

petition submitted by the petitioner dated 25.10.2008 in the

light of Ext.P18 Government Order. This shall be done

expeditiously, at any rate, within a period of three months

from the date of receipt of a copy of the judgment . Till such

an order is passed, the order dated 25.6.2009 in WP(C)

15437/2009 will continue to be in force. The first respondent

shall also afford an opportunity of being heard to the

petitioner as also to the 5th respondent Manager before

passing of orders on Ext.P14 revision petition.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//

P.A to Judge