IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6907 of 2010(K)
1. SREEJA.K., D/O.KUNHIKANNAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 6907 of 2010
==================
Dated this the 17th day of March, 2010
J U D G M E N T
The petitioner is the manager of an aided school. For the year
2008-09, 15 posts of High School Assistants (core subjects) were
sanctioned. For the year 2009-2010, according to the petitioner, going
by the student strength, 17 posts of High School Assistants (core
subjects) are to be sanctioned. But it was not done in the staff fixation.
Therefore, the petitioner submitted a request for higher level
verification by the 2nd respondent-Deputy Director of Education as per
Rule 12 of the Chapter XXIII of the Kerala Education Rules. The
petitioner’s grievance in this writ petition is that higher level
verification is not being conducted by the Deputy Director despite the
request. The petitioner, therefore, seeks a direction to the 2nd
respondent to conduct a higher level verification in the petitioner’s
school and take further steps for staff fixation, in accordance with the
said verification.
2. I have heard learned Government Pleader also. He would
contend that other students from tribal areas are being brought to the
school to artificially inflate the student strength. Therefore, there is no
point in conducting a higher level verification, is his contention.
3. It is not disputed before me that under the provisions of
the KER, if a manager of an school requests for a higher level
verification, higher level verification has to be conducted by the Deputy
w.p.c.6907/10 2
Director of Education. Whether the manager or the headmaster has
inflated the student strength artificially, is a matter which has to be
considered by the appropriate authority in accordance with law. That is
no ground for denying higher level verification when requested for.
Accordingly, the 2nd respondent is directed to conduct a higher level
verification and take further steps in accordance with law, as
expeditiously as possible, at any rate, within one month from the date
of receipt of a certified copy of this judgment.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge