IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5490 of 2010(I)
1. P.PADMAJA DEVI,W/O.T.P.RAJENDRAKUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER,S.N.M.V.H.S.SCHOOL,
6. SMT.BINDU PAUL,UPPER PRIMARY SCHOOL
7. SMT.SANGEETHA.A,UPPER PRIMARY SCHOOL
8. SMT.BINDU.K,UPPER PRIMARY SCHOOL
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 5490 of 2010
==================
Dated this the 9th day of March, 2010
J U D G M E N T
The petitioner is a UPSA working in the 5th respondent’s school. Her
grievance in this writ petition is that she has been accommodated against a
temporary vacancy, while others, who are younger in age, have been
accommodated against permanent vacancies. The petitioner would contend
that such action of the manager of the school is against the law laid down by
this Court in Epuru Sudhakar v. Government of Andhra Pradesh [2006 (4)
KLT S.N. 62 Case No.85] and Geetha.S. v. Geo Thomas.K. & others [2009
(4) KHC 296]. In the above circumstances, the petitioner had filed a revision
petition before the 2nd respondent under Rule 8A of Chapter XIV-A of the
KER. But, by Ext.P11 order, the revision petition was rejected. The petitioner
has now filed Ext.P13 further revision petition before the 1st respondent. The
petitioner seeks a direction to the 1st respondent to consider and pass orders
on Ext.P13 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass orders on
Ext.P13, as expeditiously as possible, at any rate, within three months from
the date of receipt of a certified copy of this judgment, after affording an
opportunity of being heard to the petitioner as well as respondents 5 to 8.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2