High Court Kerala High Court

Soby Isac vs The Director Of Public … on 27 May, 2010

Kerala High Court
Soby Isac vs The Director Of Public … on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16226 of 2010(C)


1. SOBY ISAC, U.P.S.A., M.M.U.P.SCHOOL,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER, M.M.U.P.SCHOOL,

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :27/05/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                       W.P.(C). NO.16226 OF 2010
                    --------------------------------------------

                    Dated this the 27th day of May, 2010


                                 JUDGMENT

The petitioner is a Upper Primary School Assistant working in

M.M.U.P School wherein the third respondent is the manager. She was

appointed as U.P.S.A with effect from 6.6.2002. The said appointment

was approved. Staff fixation for the year 2008-09 was revised as per

Ext.P1 order dated 21.11.2009 based on the report of the super check cell.

In the revised staff fixation, six teachers including the petitioner were

found in excess and they are facing retrenchment. The contention of the

petitioner is that a consideration of the claim of the petitioner in terms of

G.O.(P) No.175/99 dated 26.7.92 by applying 1:40 teacher student ratio

would enable her to continue in service. Therefore, pointing the aforesaid

aspects, the petitioner has already submitted Ext.P2 revision petition

before the first respondent. The said revision petition is still pending.

2. Considering the fact that the petitioner has already approached

the first respondent, without going into the merits of the contentions raised

by the petitioner, this Writ petition is disposed of with a direction to the

W.P.(C) NO.16226/2010 2

first respondent to consider and pass orders on Ext.P2 revision petition

submitted by the petitioner expeditiously, at any rate, within a period of

two months from the date of receipt of a copy of this judgment.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.16226/2010 3

C.T. RAVIKUMAR, J.

W.P.(C). NO. 16226/2010

JUDGMENT

27th May, 2010