High Court Kerala High Court

Ranjit A vs The State Of Kerala on 23 November, 2009

Kerala High Court
Ranjit A vs The State Of Kerala on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31974 of 2009(N)


1. RANJIT A, FULLA TIME MENIAL,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL

4. THE MANAGER, JAYA JYOTHI V.R.S,SCHOOL,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/11/2009

 O R D E R
                T.R RAMACHANDRAN NAIR,J.
                      -------------------------
                  W.P ( C) No.31974 of 2009
                     --------------------------
            Dated this the 23rd November,2009

                       J U D G M E N T

Petitioner herein is aggrieved by the delay in

granting approval of appointment of the petitioner as a

Full-time Menial in the school in question. Petitioner was

appointed as Full Time Menial on 5.2.2009 in the

vacancy of Sri.Mony T.S, who was promoted as Peon with

effect from 5.2.2009. Ext.P1 is the copy of the said

appointment order.

2. It is the case of the petitioner that the

Manager had already appointed a part-time H.S.A

(Malayalam) protected teacher in the school going by

Ext.P3 order. The same has been approved as per Ext.P4.

Petitioner submitted Ext. P6 application before the Pubic

Information Officer to get various details. Ext.P7 reply

was given by the Public Information Officer of the D.P.I,

wherein, it is stated that in Kottarakara Educational

District there is no protected Full Time Menial available

for re-deployment.

W.P ( C) No.31974 of 2009
2

3. In the statement filed on behalf of the 3rd

respondent, it is averred in paragraph 3 that there is no

protected Full time Menial in the Educational District or

in the Revenue District. But there are several protected

non teaching staff including Full Time Menial available in

the other Revenue Districts.

4. Going by the express provision in Rule 6 (viii)

Chapter V, K.E.R the obligation of the Manager is only in

terms of the said provision. Therefore, the appointment of

a protected teacher from any other Revenue District

cannot be imposed on against the Manager. The said

legal position has been declared by this Court in the

judgment in W.P (C) No.4623 of 2009.,

5. Therefore, in the light of the fact that there is

no protected Full time Menial available in the Educational

District or in the Revenue District, the approval of the

appointment cannot be declined on that ground.

6. There will be a direction to the 3rd respondent

to pass orders on the approval of appointment in the light

of the above finding within a period of one month from the

date of receipt of a copy of this judgment. Petitioner will

W.P ( C) No.31974 of 2009
3

be entitled to monetary benefits in terms of the order of

approval.

Writ petition is disposed of as above.

T.R RAMACHANDRAN NAIR,
JUDGE
ma

W.P ( C) No.31974 of 2009
4