High Court Kerala High Court

Rosmy.P.I vs State Of Kerala on 21 October, 2009

Kerala High Court
Rosmy.P.I vs State Of Kerala on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29162 of 2009(M)


1. ROSMY.P.I, AGED 38,
                      ...  Petitioner
2. JEEWA AUGUSTINE, AGED 32,

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. ST.THOMAS KOTTAKKAVU CORPORATE

4. ST.AUGUSTINE'S CORPORATE EDUCATIONAL

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  : No Appearance

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

 Dated :21/10/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.29162/2009-M
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 21st day of October, 2009

                              J U D G M E N T

The petitioners are working as U.P.S.As in St.Aloysius High School,

North Paravur. The grievance of the petitioners appears to be against the

proposed amalgamation of the schools under the 4th respondent Corporate

Educational Agency. Ext.P3 is the copy of the request made by the

Corporate Educational Agency for amalgamation of the schools, before the

Director of Public Instruction. According to the petitioners, if the same is

permitted, the claims of the petitioners who are working against leave

vacancies for the last more than 12 years for absorption against the

permanent vacancies likely to arise within the next academic years will be

superseded by promoted hands under Rule 43, or the thrown and regular

hands etc.

2. In these circumstances, the petitioners have also filed a

representation as per Ext.P4 before the Director of Public Instruction. It is

prayed that that D.P.I may be directed to consider their objections in the

matter.

3. The learned Government Pleader on instructions submitted that

after the receipt of Ext.P3, the Director of Public Instruction has called for

W.P.(C). No.29162/2009
-:2:-

the report of the Educational Officers concerned and the matter is still

pending before the Director of Public Instruction. It is assured that the

objections which have been already forwarded along with Ext.P3, and

Ext.P4 objection produced herein will also be considered while passing

orders by the Director of Public Instruction on Ext.P3. The same is

recorded. The writ petition is disposed of accordingly. No costs.

(T.R. Ramachandran Nair, Judge.)

ms