High Court Kerala High Court

Sreelekha.S.K. vs State Of Kerala Represented By Its on 7 October, 2009

Kerala High Court
Sreelekha.S.K. vs State Of Kerala Represented By Its on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25941 of 2009(K)


1. SREELEKHA.S.K., HIGHER SECONDARY SCHOOL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :07/10/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.25941 OF 2009
               ---------------------------------------
           Dated this the 7th day of October, 2009.


                         J U D G M E N T

The petitioner is presently working as Higher Secondary

School Teacher (Hindi) in the Government Higher Secondary

School, Kadammanitta in Pathanamthitta District. She has been

working there since 06.09.2007. Her husband is working as

Assistant Surgeon in Government Medical Service, Tamilnadu

State at Kulasekharam in Kanyakumari District. Since the

petitioner and her husband are working in two different districts,

it is submitted that they are facing personal difficulties to manage

the family affairs.

2. Earlier the petitioner filed appropriate representations

seeking for a transfer to Trivandrum District. Exhibits P4 and P5

are the representations thus filed. The petitioner had approached

this Court by filing W.P.(C) No.29839/2008 and Exhibit P6 is the

copy of the judgment in the said writ petition. In terms of the

directions issued, the claim of the petitioner was considered, but

W.P.(C) No.25941/2009 2

rejected as per Exhibit P7.

3. In Exhibit P7, the plea for transfer to Trivandrum District

was rejected mainly for the reason that there is no vacancy of

H.S.S.T (Hindi) in any of the schools pointed out by the petitioner

or in any schools in Trivandrum District.

4. The petitioner, in Exhibit P8, has pointed out two

existing vacancies in Trivandrum District namely, in Government

Higher Secondary School, Balaramapuram and in Government

Boys’ Higher Secondary School, Pettah, Trivandrum. One

vacancy has arisen due to promotion and another consequent on

retirement of a teacher. It is in these circumstances, the

petitioner has approached this Court seeking for a direction to the

2nd respondent to transfer her to Trivandrum district, in any of

the existing vacancies.

5. As directed by this Court, a statement has been filed on

behalf of the 2nd respondent. The existence of the two vacancies

have been admitted in the statement. It is pointed out that the

application for general transfer will be invited soon after resolving

the issue regarding appointment of Principals in the Higher

W.P.(C) No.25941/2009 3

Secondary School and the general transfer can be effected only

after inviting applications from the Higher Secondary School

Teachers. It is also pointed out that there are other seniors also

whose claims will have to be considered.

Therefore, if the petitioner submits an application pursuant

to the invitation of application of teachers for general transfer,

her plea will be considered sympathetically in any of the

vacancies apart from the vacancies pointed out in the writ

petition along with the applications of others and in accordance

with the norms and appropriate orders shall be passed after

considering her claim also.

With the above observation, this writ petition is disposed of.

T.R. RAMACHANDRAN NAIR
JUDGE

smp