IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18324 of 2010(M)
1. SHYJA.M.R,W/O.VISWANATHAN,MANDAKATHINGAL
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. THE MANAGER, M.G.M.LOWER PRIMARY SCHOOL,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :14/06/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 18324 of 2010 M
```````````````````````````````````````````````````````
Dated this the 14th day of June, 2010
J U D G M E N T
The petitioner was appointed as L.P.S.A. in M.G.M.L.P.School, Marathancode. The said appointment was
approved with effect from 14-06-2000. While continuing in the
said school, the petitioner was transferred and posted to
M.G.M.L.P. School, Chiramanangad under the same
management. Subsequently, pursuant to the staff fixation order
for the academic year 2009-2010, one post of L.P.S.A. was
reduced in M.G.M.L.P. School, Marathancode and thereupon the
petitioner was ordered to be retrenched and one L.P.S.A. from the
said school was ordered to be transferred to M.G.M.L.P. School,
Chiramanangad with effect from 15-07-2009, by the second
respondent as per Ext.P4. Pursuant to the same, the Manager of
the School submitted Ext.P5 petition requesting for restoration of
the post of L.P.S.A. by applying 1:40 teacher-student ratio.
Thereafter, the Manager, as per Ext.P6 order dated 28-08-2009,
transferred the petitioner to M.G.M.L.P.School, Marathancode and
transferred Smt.Shija B. Cheruvathur, the junior most L.P.S.A. in
WPC.18324/2010
: 2 :
M.G.M.L.P.School, Marathancode to Chiramanangad School.
Feeling aggrieved by Exts.P4 and P6, the petitioner has preferred
Ext.P7 revision petition dated 24-05-2010 before the first
respondent under Rule 92 of Chapter XIV-A of the Kerala
Education Rules and the same is still pending.
The petitioner has raised all her contentions against Exts.P4
and P6 in Ext.P7 revision petition and the first respondent is
competent to look into the grievances raised in Ext.P7. Therefore,
this writ petition is disposed of with a direction to the first
respondent to consider and pass orders on Ext.P7, expeditiously,
at any rate, within a period of three months from the date of
receipt of a copy of this judgment, with notice to the petitioner and
also the third respondent.
(C.T.RAVIKUMAR, JUDGE)
aks