High Court Kerala High Court

Smt.Shari Francis vs State Of Kerala on 22 July, 2009

Kerala High Court
Smt.Shari Francis vs State Of Kerala on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11091 of 2009(F)


1. SMT.SHARI FRANCIS, D/O.FRANCIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASST. EDUCATIONAL OFFICER,

5. THE MANAGER,

6. MERCY VARGHE P.,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/07/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 11091 of 2009-F
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 22nd day of July, 2009.

                                 JUDGMENT

The petitioner is working as a Lower Primary School Assistant in the

school of the 5th respondent. The petitioner faced retrenchment in the year

2008-2009. According to the petitioner, the Headmistress deliberately

refused to enter the names of 13 students in the admission register which

resulted in the fall of one division in Standard I. Subsequently, an

inspection was conducted in the school by the third respondent wherein

Ext.P1 order was passed stating that the strength of the students is only 36

and the petitioner and another teacher were retrenched. The petitioner filed

a revision petition against Ext.P1, before the second respondent which was

allowed as per Ext.P3. Accordingly, by Ext.P4, the staff fixation order for

the year 2008-2009 was revised and as per Ext.P5, the Manager directed the

Headmistress to disburse the salary and allowances of the petitioner and

another teacher. The petitioner submits that the Headmistress at that time

have not complied with the orders Exts.P4 and P5 and ultimately

explanation was sought for from the Headmistress and by Exts.P7 and P8

the Headmistress was suspended by the 5th respondent and disciplinary

wpc 11091/2009 2

action is also pending. Aggrieved by the delay in disbursement of salary to

the petitioner, this writ petition is filed.

2. On behalf of the 4th respondent, a statement has been filed. It is

submitted in para 15 of the statement that the salary of the petitioner for the

period from 15.7.2008 to 31.3.2009 has already been drawn and disbursed

to her on 6.4.2009. It is further pointed out that the salary of the petitioner

for the fifteen days from 1.7.2008 to 14.7.2008 and festival allowance 2008

had already been drawn by the Headmaster of the school and refunded the

amount to the Sub Treasury, Thrissur as per challan No.359 dated

15.11.2008. It is reported by the Headmaster that the petitioner did not

receive the amount from the Headmaster.

3. In the reply affidavit filed by the petitioner, the petitioner has

pointed out that the action of the Headmaster was not justified.

4. In any view of the matter, the petitioner is entitled to be paid the

salary from 1.7.2008 to 14.7.2008 apart from the festival allowance for the

year 2008. Now that the amount has been refunded , steps will be taken by

the present teacher-in-charge, viz. the 6th respondent to get necessary orders

for payment of the amount. Appropriate action will be taken by the 6th

respondent within a period of two weeks from the date of receipt of a copy

of this judgment. Respondents 1 to 4 will grant appropriate sanction

wpc 11091/2009 3

within a further period of three months thereafter.

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

(T.R. Ramachandran Nair, Judge.)

kav/