IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24195 of 2009(T)
1. P.RADHAMANI, HSST, H.S.S.THIRUVAMPADY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. DIRECTOR OF HIGHER SECONDARY EDUCATION
3. REGIONAL DIRECTOR OF HIGHER SECONDARY
4. MANAGER, HSS., THIRUVAMPADY.
For Petitioner :SRI.PAULSON THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/08/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.24195/2009-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of August, 2009
J U D G M E N T
The petitioner is working as H.S.S.T in the Higher Secondary School,
Thiruvampady. The main prayer in the writ petition is to quash Ext.P4 and
to issue a direction to the second respondent to grant the benefit of Ext.P3
Government Order to the petitioner.
2. The petitioner who was working as H.S.A (Maths) was
transferred as H.S.S.T (Junior) (Maths) with effect from 25/07/2001, which
was approved also.
3. The person appointed in the resultant vacancy of H.S.A,
namely, Smt.S.Ambili was also given approval with effect from 25/07/2001,
which is evidenced by Ext.P2. The petitioner is entitled for the benefit of
Ext.P3 Government Order whereby the Government ordered that the Aided
Higher Secondary School Teachers appointed by transfer as part-time/junior
from among qualified H.S.As/U.P.S.As/L.P.S.As between 13/05/1998 to
12/11/2001 are entitled for the benefit of full time scale of pay irrespective
of the periods of teaching as in the case of Government School transferees
as H.S.S.Ts (Juniors). The request made by the petitioner was rejected by
W.P.(C). No.24195/2009
-:2:-
the Director as per Ext.P4. Presently, Ext.P5 is the revision petition
pending against Ext.P4 order. There will be a direction to the first
respondent to take a decision on Ext.P5 after hearing the petitioner within a
period of three months from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms