IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36340 of 2009(J)
1. SANDHYA SREENIVASAN,HIGHER SECONDARY
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,GENERAL
... Respondent
2. THE REGIONAL DEPUTY DIRECTOR OF HIGHER
3. THE CORPORATE MANAGER OF SCHOOLS,
4. SMT.DIVYA JAMES,HIGHER SECONDARY SCHOOL
For Petitioner :SRI.S.JAYAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/12/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 36340 of 2009-J
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of December, 2009.
JUDGMENT
Herein, the petitioner is working as HSST (English) in M.S. Higher
Secondary School, Ranni. The petitioner has different spells of
appointments in the school and the appointment from 8.7.2006 to
28.11.2008 against a leave vacancy has been approved already. Again,
when the leave vacancy was extended, the petitioner was allowed to
continue till 28.11.2013 and she is still working in the leave vacancy and
the said appointment has already been approved by order dated 19.2.2009
issued by the second respondent.
2. The present dispute is regarding the appointment in a permanent
vacancy which arose on 1.6.2009. The third respondent appointed the 4th
respondent in that vacancy on by transfer method without regularising the
service of the petitioner.
3. The petitioner had submitted a request before the third respondent
seeking for appointment in the regular post. The appointment of the 4th
respondent has already been approved by the Regional Deputy Director.
Ext.P1 is the copy of the said order. Against the same, the petitioner has
wpc 36340/2009 2
filed Ext.P2 appeal before the Government. It is prayed that Ext.P2 may
be directed to be disposed of within a time frame, as otherwise it will affect
the rights of the petitioner.
3. Learned Govt. Pleader on instructions, submitted that Ext.P2 has
not been traced out so far. In that view of the matter, the petitioner will
refile Ext.P2 within a period of three weeks and the Government will take a
decision on Ext.P2 thus filed, within a further period of three months after
hearing the petitioner, the Manager and the new appointee.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/