High Court Kerala High Court

Santhakumari.K vs The State Project Director on 28 July, 2010

Kerala High Court
Santhakumari.K vs The State Project Director on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21238 of 2010(D)


1. SANTHAKUMARI.K.,
                      ...  Petitioner

                        Vs



1. THE STATE PROJECT DIRECTOR,
                       ...       Respondent

2. THE STATE PROGRAMME OFFICER,

3. THE PATHANAMTHITTA DISTRICT PROJECT

4. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

5. STATE OF KERALA,

                For Petitioner  :SRI.R.GIREESH VARMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :28/07/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                      ----------------------------
                      W.P.(C)No.21238 of 2010
                      ----------------------------
                        Dated 28th July, 2010

                             JUDGMENT

The petitioner is a High School Assistant. She had been

deputed to the Sarva Siksha Abhiyan. The main grievance of the

petitioner is that after terminating her deputation, she has been

repatriated to the parent department. The said action was preceded

by an enquiry. According to the petitioner, no proper opportunity was

given to the petitioner to adduce evidence at the said enquiry. The

petitioner has also an apprehension that if any auditing is conducted

without her presence and without affording her a reasonable

opportunity, it may ultimately cause hardship to the petitioner. With

respect to the said aspect, in the light of the letter issued by the first

respondent to the petitioner on 15.7.2010 the grievance of the

petitioner has been substantially redressed. As per the said letter, the

first respondent has requested the petitioner to intimate him

regarding the convenience of the petitioner so as to fix a date for

auditing. In short, it is evident from the said letter dated 15.7.2010

that the petitioner would be allowed to be present at the time of

auditing.

2. With respect to the grievance of the petitioner regarding

the enquiry that preceded the order by which she was repatriated to

WP(C).No.21238/2010 2

the parent department, prima facie nothing is before this Court to

arrive at a conclusion that the said enquiry was conducted for the

purpose of imposing any punishment on the petitioner. In other

words, there is nothing to show that, that was a disciplinary

proceeding. If the said enquiry would entail any order that is

prejudicial to the petitioner, in such event, before passing any such

order, the petitioner shall be put a notice. Only after affording a proper

opportunity to the petitioner any order which may likely to affect the

petitioner based on such enquiry shall be passed. At any rate, it shall

not workout stigmatic against the petitioner at present.

With the above observation, this writ petition is disposed

of.

C.T.RAVIKUMAR
Judge

TKS