High Court Kerala High Court

Sarmila.M. (Upsa) High School vs State Of Kerala on 22 December, 2009

Kerala High Court
Sarmila.M. (Upsa) High School vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36368 of 2009(M)


1. SARMILA.M. (UPSA) HIGH SCHOOL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION, THRISSUR.

4. DISTRICT EDUCATIONAL OFFICER, CHAVAKKAD.

5. THE HEADMASTER, HIGH SCHOOL

6. THE HEADMASTER, S.M.T. HIGH SCHOOL

7. MINI.T.K., UPSA, HIGH SCHOOL

8. RAIHANATH.K.K. UPSA, HIGH SCHOOL

                For Petitioner  :SRI.K.A.MANZOOR ALI

                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. 36368 of 2009-M
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 22nd day of December, 2009.

                                JUDGMENT

The petitioner is working as a UPSA in the High School,

Thiruvalayannoor. She had been working there from 1.8.1994. During the

staff fixation 2009-2010 there is a reduction of three posts of UPSA, going

by Ext.P1. She was granted protection as per Ext.P1 and subsequently, by

Ext.P2 she was deployed to the 6th respondent’s school. The petitioner has

already been relieved on 2.11.2009 from the 5th respondent’s school.

2. The petitioner’s contention is that if 1 : 40 ratio is applied, the

petitioner could have been retained in the school. It is also pointed out that

the 4th respondent passed an order on 23.10.2009 directing deployment of

teachers in the school and two additional posts have been sanctioned in the

Upper Primary Section and accordingly, respondents 7 and 8 were

accommodated. It is the case of the petitioner that Ext.P4 order has been

passed without considering the seniority of the petitioner as UPSA in the

school. The petitioner entered service on 1.8.1994, whereas the 7th

respondent entered service on 2.6.2003 and the 8th respondent entered

service on 5.6.2007. Accordingly, it is contended that junior hands have

wpc 36368/2009 2

been retained ignoring the claim of a senior hand like the petitioner. It is in

these circumstances, the petitioner has filed Ext.P6 appeal before the

Director of Public Instruction. The petitioner seeks for a direction to the

second respondent to take a decision on Ext.P6 within a time frame.

3. Learned Govt. Pleader on instructions, submitted that Ext.P6 has

not been received by the second respondent so far. It is the case of the

petitioner that the petitioner forwarded the same through registered post.

The petitioner will refile Ext.P2 within a period of three weeks and on

receipt of the same, the second respondent will take a decision in

accordance with law therein, after hearing the petitioner and respondents 7

and 8, within a further period of two months. The petitioner will forward a

copy of the writ petition along with a copy of this judgment for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/