High Court Kerala High Court

Padmanabhan.T.V vs The Deputy Director Of Education on 20 May, 2010

Kerala High Court
Padmanabhan.T.V vs The Deputy Director Of Education on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15451 of 2010(F)


1. PADMANABHAN.T.V,PD TEACHER,GOVT.SENIOR
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. STATE OF KERALA-REPRESENTED BY SECRETARY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

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

 Dated :20/05/2010

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

             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No. 15451 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 20th day of May, 2010

                           J U D G M E N T

The petitioner was working as a PD teacher in

Kasaragod District. According to the petitioner he is rank

No.6 in the seniority list of PD teachers in Kasaragod District

and persons up to rank No. 3 were already been promoted to

the post of High School Assistant. As per Ext.P1 G.O. Dated

30.3.1996, 30% of the total strength in the category of High

School Assistants are to be filled up by giving promotion from

the category of PD teachers. 30% each has to be filled up by

direct recruitment and inter district transfer and the balance

10% is to be filled up by appointment by transfer from

ministerial service. In case of non-availability of candidates of

the 3rd and 4th categories such vacancies have to be filled up

from promotees and direct recruits in the ratio 1:1.

According to the petitioner there are 82 direct recruits and at

the same time only 55 promotees are there in the said

category. Therefore, 27 PD teachers have to be promoted to

maintain the 1:1 ratio, it is contended. Raising grievance with

WPC.15451/2010
: 2 :

respect to the delay in effecting promotions from the category

of PD teachers as provided under Ext.P1 he has approached

the first respondent by filing Ext.P4 representation.

2. Having regard to the fact that Ext.P4 representation

preferred by the petitioner carrying his claim and contentions

as expatiated above, I am inclined to dispose of this writ

petition with a direction to the first respondent to consider

and pass orders on Ext.P4 expeditiously, at any rate, within a

period of two months from the date of receipt of a copy of this

judgment in accordance with law.

This writ petition is accordingly disposed of.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma

//true copy//
P.A to Judge