IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11751 of 2009(L)
1. P.THANOOJA, W/O.RAJEEV.C.P.,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE HEAD MASTER, GOVERNMENT HIGHER
4. THE DIRECTOR OF PUBLIC INSTRUCTION,
5. STATE OF KERALA, REP. BY SECRETARY,
For Petitioner :SRI.P.K.RAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/04/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No. 11751 of 2009-L
------------------------------
Dated this the 7th day of April, 2009.
J U D G M E N T
Heard Sri.P.K.Ramkumar, the learned counsel appearing for
the petitioner and Sri.A.J.Varghese, the learned Government Pleader
for the respondents.
2. The petitioner is presently working as HSA (English) in
Government Higher Secondary School, Meenangadi, Wynad District.
She has submitted Ext.P1 application dated 9.2.2009 before the
Deputy Director of Education, Wynad through the Headmaster of the
school seeking inter district transfer to Kozhikode district. The
petitioner submits that the original of Ext.P1 was forwarded by the
Deputy Director of Education, Wynad to the Director of Public
Instruction and that the Director of Public Instruction is yet to
forward it to the Deputy Director of Education, Kozhikode, the
authority competent to order inter district transfer to Kozhikode
district. In this writ petition the petitioner seeks a writ in the nature
of mandamus commanding the respondents to grant the request
made in Ext.P1. In the alternative the petitioner seeks a direction to
the Director of Public Instruction to consider Ext.P1 application for
W.P(C) No. 11751 of 2009-L 2
inter district transfer and pass orders thereon.
3. The learned Government Pleader appearing for the
respondents submits that the Deputy Director of Education,
Kozhikode is the competent authority to pass orders on Ext.P1. In
that view of the matter I dispose of the writ petition with the
following directions:
The Director of Public Instruction shall if the original of Ext.P1
have been received by him from the Deputy Director of Education,
Wynad, forward the same to the Deputy Director of Kozhikode. This
shall be done within one month from today. The Deputy Director of
Education, Kozhikode, shall within one month thereafter consider
the said application and take a decision thereon, in accordance with
the Government orders and rules governing the field.
The writ petition is disposed of as above.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA to Judge
ab