High Court Kerala High Court

Rajani.T.S vs State Of Kerala Represented By The on 2 December, 2008

Kerala High Court
Rajani.T.S vs State Of Kerala Represented By The on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26286 of 2008(D)


1. RAJANI.T.S, H.S.S.T.(JUNIOR)ECONOMICS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, HIGHER SECONDARY EDUCATION

3. THE REGIONAL DEPUTY DIRECTOR FOR HIGHER

4. THE MANAGER, S.V.H.S.SCHOOL, PALEMAD.PO,

5. THE PRINCIPAL, S.V.H.S.SCHOOL,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.T.S.JOHN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/12/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.26286/2008
    -----------------------------------------------------------
          Dated this the 2nd day of December, 2008


                           JUDGMENT

Prayer in the writ petition is to quash Ext.P2, the

proceedings dated 8.8.2008 issued by the 3rd respondent.

Ext.P1 is the order issued appointing the petitioner as HSST

(Junior) Economics in the 4th respondent’s school. The

appointment was made with effect from 24.1.2005 and was

also approved. Petitioner was working as such and salary

was also paid till August, 2005. However, in August, 2005,

on the basis that Ext.P2 order was issued by the 3rd

respondent, the Manager did not pay salary to the

petitioner.

2. Ext.P2 is an order dated 8.8.2005 issued by the 3rd

respondent referring to Ext.P3 Government Order dated

29.11.2002, cancelling the approval granted to the

WP(c).No.26286/2008 2

petitioner’s appointment. It is this order which is under

challenge in this writ petition.

3. Counsel mainly raised two contentions. One is that,

much earlier to Ext.P2, the staff fixation in the school was

revised by Ext.P4 order dated 7.4.2005 and that in terms of

Ext.P5, three posts of Teachers in Economics were

sanctioned and that it was without considering Exts.P4,

Ext.P2 order was issued on 8.8.2008. Yet another contention

that is raised is by referring to Ext.P15. As seen from

Ext.P2, the approval cancelled was not only that of the

petitioner but also was of one Smt. C. Devayani, HSST

(Junior) Maths. During the pendency of this writ petition,

Smt. Devayani had moved the Government and the

Government issued Ext.P5 order dated 16.10.2008 directing

that Smt. Devayani be retained as Supernumerary with

effect from 2003-04 academic year. Petitioner submits that

she is also entitled to similar benefits

WP(c).No.26286/2008 3

4. A reading of Ext.P2 shows that, there is not even a

reference to Ext.P4, the revised staff strength. that apart,

the other teacher who is affected by Ext.P2 is ordered to be

retained as supernumerary as per Ext.P5. If everything is

similar there is no reason why the petitioner should be

discriminated. I am satisfied that the matter needs to be

reconsidered by the 3rd respondent.

Therefore, I direct that it will be open to the petitioner

to file a representation to the 3rd respondent claiming the

benefit of Ext.P4 and Ext.P5 and if such representation is

filed within 2 weeks from today, the 3rd respondent shall

consider the same and pass orders thereon as expeditiously

as possible and at any rate within 6 weeks thereafter.

Petitioner shall produce a copy of the judgment before

the 3rd respondent for compliance.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.26286/2008 4