High Court Kerala High Court

Saritha.P.M. vs The State Of Kerala on 3 December, 2010

Kerala High Court
Saritha.P.M. vs The State Of Kerala on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35230 of 2010(C)


1. SARITHA.P.M., W/O.SUDHEER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/12/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                  W.P.(C). NO. 35230 OF 2010 C
              ------------------------------------------------------
             Dated this the 3rd day of December, 2010

                                 JUDGMENT

The petitioner was appointed as Full Time Sanskrit Teacher in

Valiyannur North U.P.School with effect from 1.6.2009 against a

retirement vacancy. The Assistant Educational Officer declined

approval of appointment of the petitioner. Aggrieved by the same,

the Manager filed appeal before the District Educational Officer. The

District Educational Officer disposed of the appeal, as per Ext.P2

order dated 21.5.2010. The District Educational Officer held that for

the academic year 2009-10, only a part time post of Sanskrit

Teacher was sanctioned, but the Manager had appointed the

petitioner as a Full Time Sanskrit Teacher. The contention of the

petitioner is that the full time post was created by group ‘C’ diversion,

as per Exts.P3 and P4 staff fixation orders, and that post cannot be

converted into a part time post in view of Ext.P5 Government Order.

The petitioner submitted Ext.P6 Revision dated 18.10.2010 before

the Director of Public Instruction under Rule 12E(3) of Chapter XXIII

of the Kerala Education Rules. The petitioner also submitted Ext.P7

Revision under Rule 92 of Chapter XIV-A of the Kerala Education

Rules before the Government.

W.P.(C) NO.35230 OF 2010

:: 2 ::

2. Learned counsel for the petitioner submitted that, for the

time being, it is sufficient if Ext.P6 Revision is directed to be

disposed of by the Director of Public Instruction.

In the facts and circumstances of the case, the Writ Petition is

disposed of directing the Director of Public Instruction to consider

and dispose of Ext.P6 Revision filed by the petitioner, as

expeditiously as possible and, at any rate, within two months from

the date of receipt of a copy of the judgment, after affording an

opportunity of being heard to the petitioner and the Manager. The

petitioner shall produce a copy of the Writ Petition and certified copy

of the judgment before the first respondent. The petitioner shall also

send a copy of the Writ Petition and copy of the judgment to the fifth

respondent Manager by registered post and she shall produce proof

of the same before the Director of Public Instruction.

(K.T.SANKARAN)
Judge

ahz/