IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26473 of 2010(H)
1. S.SHEEBA, D/O.LATE SELVARAJU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE MANAGER, ST.PAUL'S HIGH SCHOOL,
4. SMT.W.VIMALA, UPPER PRIMARY SCHOOL
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :19/08/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 26473 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of August, 2010
J U D G M E N T
The petitioner’s father died-in-harness on
11.10.2002. Later, raising claim under Rule 51B of Chapter
XIV A of the Kerala Education Rules, the petitioner has
submitted Ext. P1 application for employment. However, the
manager did not take any action thereon, it is submitted. The
grievance of the petitioner is that without considering the said
application submitted by the petitioner the 4th respondent – a
fresh hand was appointed against the vacancy occurred in the
category of UPSA(Hindi) with effect from 1.6.2010 as per
Ext.P7. The contention of the petitioner is that the rightful
claim of the petitioner under 51B of Chapter XIV A of KER
should not have been overlooked and the 4th respondent
should not have been appointed against the said vacancy.
Raising all such contentions, the petitioner has filed an
objection against the appointment given to the 4th respondent.
Ext.P5 is the objection filed by the petitioner in that regard. It
is still pending consideration before the second respondent.
WPC.26473/2010
: 2 :
When a grievance relating denial of a claim under Rule 51 B
of Chapter XIV A is raised before the competent authority,
that authority has a duty to look into the same and to take
appropriate steps in accordance with law. In the said
circumstances, this writ petition is disposed of with a direction
to the second respondent to consider Ext.P5 representation
submitted by the petitioner with notice to the petitioner and
respondents 3 and 4 expeditiously, at any rate, within a period
of two months from the date of receipt of a copy of this
judgment.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge