IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2042 of 2008()
1. RT.REV.THOMAS MAR TIMOTHEOUS EPISOCPA,
... Petitioner
2. DR.REENA MARY ABRAHAM,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE REGIONAL DEPUTY DIRECTOR,
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :14/10/2008
O R D E R
J.B.Koshy & K.P.Balachandran, JJ.
---------------------------------
W.A.No.2042 of 2008
---------------------------------
JUDGMENT
Koshy, J.
The second petitioner was appointed as
Principal in charge. But that was not approved by
the Deputy Director (Exhibit P7). An appeal
(Exhibit P8) was filed against Exhibit P7 order.
It is pending consideration by the second
respondent. In the meanwhile, the salary bill
submitted for the month of September 2008 was
rejected on the ground that appointment of the
second petitioner as Principal in charge was not
approved. But, the teachers and staff in the Higher
Secondary School cannot be denied salary. In the
above circumstances, we direct the third respondent
to pass the salary bill of the teachers and at the
maximum charge allowance due to the second
petitioner alone can be withheld, pending disposal
of the appeal. The second respondent should see to
WA 2042/08 2
it that salary of the teachers and staff are not
delayed because of the alleged non approval of
appointment of the Principal in charge. Since the
appeal is pending consideration by the second
respondent, we are not expressing any opinion
regarding the merits of the appeal.
The writ appeal is disposed of as above.
(J.B.Koshy, Judge)
14th October, 2008
(K.P.Balachandran, Judge)
tkv