High Court Kerala High Court

Rameshan.P.K. Hsa (Maths) vs The Director Of Public … on 14 October, 2008

Kerala High Court
Rameshan.P.K. Hsa (Maths) vs The Director Of Public … on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28872 of 2008(K)


1. RAMESHAN.P.K. HSA (MATHS), A.R.NAGAR
                      ...  Petitioner
2. KRISHNA KUMAR NAMBOODIRIPAD N., HSA
3. SREENIVASAN.T.,HSA (MALAYALAM)
4. GEETHAKUMARI T.S. HSA (MALAYALAM)
5. INDUSATHI U., UPSA. A.R. NAGAR HIGH
6. BIJI C.H. UPSA, A.R. NAGARL HIGH SCHOOL
7. ASIF M., LPSA. A.R. NAGAR HIGH SCHOOL,
8. SINDU K.P. LPSA. A.R.NAGAR HIGH SCHOOL,
9. SHAMSUDEEN C.V. JUNIOR URDU TEACHER,

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,TIRUR.

3. THE HEADMASTER, A.R.NAGAR HIGH SCHOOL,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2008

 O R D E R
                            ANTONY DOMINIC, J.
                          ===============
                     W.P.(C) NO. 28872 OF 2008 (K)
                     ====================

                 Dated this the 14th day of October, 2008

                                J U D G M E N T

Ext.P1 is the staff fixation order in respect of the school of which the

3rd respondent is the Headmaster. Following verification by Super Check

Cell of the DPI, Ext.P2 show cause notice was issued proposing to abolish

7 posts, and the Headmaster by Ext.P3 replied to the same. It is stated

that though hearing in pursuance to Ext.P2 was scheduled as per Ext.P4

that was adjourned and the matter was remaining undecided.

2. In the meantime, though as per Ext.P5 verification report

pertaining to the year 2008-09 the school is eligible for 96 divisions, staff

fixation order has not been issued so far. It is at that stage the writ

petition is filed praying for expediting the staff fixation order on the ground

that the teachers are denied salary since July, 2008.

3. Learned Government Pleader on instructions submits that

hearing in pursuance to Exts. P2 and P4 have been conducted on

13/10/2008 and that orders following the hearing will be issued by the 4th

respondent immediately. This submission is recorded and it is directed

that within 8 weeks of production of a copy of this judgment, proceedings

pursuant to Exts. P2 and P4 shall be issued.

WPC 28872/08
:2 :

4. It is also directed that staff fixation order pertaining to 2008-

09 should also be issued by the 2nd respondent as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

judgment and on that basis, claim for payment of salary shall also be

processed.

Writ petition is disposed of as above.

Petitioners are directed to produce a copy of this judgment before

respondents 1 and 2 for compliance.

ANTONY DOMINIC, JUDGE
Rp