High Court Kerala High Court

Sreelaja T. vs State Of Kerala on 16 August, 2010

Kerala High Court
Sreelaja T. vs State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10350 of 2010(P)


1. SREELAJA T., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, A.U.P.S.,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

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

 Dated :16/08/2010

 O R D E R
                         C.T. RAVIKUMAR, J.

               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P. (C) No. 10350 OF 2010
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 16th day of August, 2010

                             J U D G M E N T

The petitioner was appointed as UPSA on 2.6.2008

in the 4th respondent’s School. However, the said appointment

was not approved. The order of her appointment was declined

to be approved as per Ext.P2. Aggrieved by Ext.P2 the

petitioner has preferred Ext.P3 revision petition under Rule 92

of Chapter XIV A of the Kerala Education Rules before the first

respondent. When this matter came up for admission on

26.3.2010, this Court after adverting to the relevant

provisions under the KER found that the remedy of the

petitioner is to prefer an appeal against Ext.P2. After the

institution of this writ petition, the petitioner has preferred

Ext.P8 appeal before the District Educational Officer. Ext.P8

is a statutory appeal preferred against Ext.P2. In the said

circumstances, without making any observation as to the

merits of the contention raised by the petitioner in this writ

petition, it is disposed of with a direction to the additional 5th

respondent to consider and pass orders on Ext.P8

WPC.No.10350/2010
: 2 :

expeditiously, at any rate, within a period of two months from

the date of receipt of a copy of this judgment with notice to

the petitioner and the 4th respondent.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma
//true copy//

P.A to Judge