High Court Kerala High Court

S.Bindu vs The State Of Kerala Represented By … on 3 August, 2009

Kerala High Court
S.Bindu vs The State Of Kerala Represented By … on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21867 of 2009(C)


1. S.BINDU, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE MANAGER, SNDP HIGH SCHOOL,

5. THE HEADMASTER, SNDP HIGH SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :03/08/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                 W.P.(C) No.21867 OF 2009
              ---------------------------------------
           Dated this the 3rd day of August, 2009.


                        J U D G M E N T

The petitioner is working as U.P.S.A in the S.N.D.P. High

School, Chathankary in Pathanamthitta District. The petitioner

entered service as H.S.A (Natural Science) in the school on

03.06.1996. Due to division fall, she was rendered surplus

during the academic year 2003-2004. She was deployed as

B.R.C Trainer at S.S.A in District Office, Pathanamthitta.

Thereafter a vacancy of U.P.S.A arose in the parent school due to

the relief of Smt.Saji, U.P.S.A who got appointment in

Government school. The petitioner was reposted as U.P.S.A with

pay protection in S.N.D.P High School, Chathankary in terms of

Exhibit P1 Government Order.

2. The petitioner contends that there are three sanctioned

posts of U.P.S.As in the parent school and three teachers

including the petitioner are working in the said school. By

Exhibits P3 and P4, the petitioner was relieved so as to join the

W.P.(C) No.21867/2009 2

parent school with pay protection. Accordingly, she joined there.

3. The petitioner is presently aggrieved by Exhibit P5 order

whereby the petitioner stands redeployed to the K.S.E.P.F wing in

the office of the Deputy Director of Education. The petitioner has

filed an appeal as per Exhibit P6 before the Director of Public

Instruction against the same.

There will be a direction to the 2nd respondent to consider

and pass orders on Exhibit P6, after hearing the petitioner and

the Manager, within a period of two months from the date of

receipt of a copy of this judgment.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp