High Court Kerala High Court

Smitha V.R vs The Principal Secretary To … on 24 September, 2008

Kerala High Court
Smitha V.R vs The Principal Secretary To … on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1412 of 2008()



1. SMITHA V.R
                      ...  Petitioner

                        Vs

1. THE PRINCIPAL SECRETARY TO GOVERNMENT
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :24/09/2008

 O R D E R
                        J. B. KOSHY &
              K. P. BALACHANDRAN, JJ.
             ------------------------------------------------
                     W. A. No.1412 of 2008
             ------------------------------------------------
            Dated this the 24th day of September, 2008

                           JUDGMENT

Koshy, J

Because of the contentions raised in this

appeal, we have called for the files and

perused the files. We are satisfied that

during the period 2004 – 2006 considering the

seniority and rank of the appellants/

petitioners, they were not qualified to come

into the 25% quota reserved for the Teachers

from High School, U.P. School and L.P. School

for appointment to the post of Higher

Secondary School Teachers. In the counter

affidavit it is stated that the new seniority

list is being prepared and according to the

appellants/petitioners’ rank they will be

considered to be appointed as HSST if they

come within the 25% quota. We see no ground to

W. A. No.1412 of 2008 -2-

interfere with the impugned judgment. Since we

are agreeing with the learned Single Judge, we

are not reiterating the reasons for dismissal

of this appeal. Appeal fails and is dismissed

accordingly.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-