IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10788 of 2008(H)
1. SREELEKHA,
... Petitioner
2. K. ALIYARU KUNJU,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,KOLLAM.
4. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.R.SATISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.10788 of 2008 (H)
=======================
Dated this the 2nd day of April, 2008
JUDGMENT
The petitioner was appointed as a Sewing Teacher by the
2nd petitioner in the Vazhappally LP School on 17.6.2005.
However, the 4th respondent AEO refused to approve the same.
The manager’s appeal to the Deputy Director of Education did not
meet with success. Therefore, the petitioner filed a revision
before the Government, which was also rejected by Ext.P3 letter.
The petitioners’ contention is that the rule as it stood prior to the
amendment on 25.6.2005 permitted appointment of the
petitioner and therefore the amendment made on 25.6.2005
cannot affect the validity of the appointment of the petitioner.
2. I have heard the contentions of the petitioner. I note
that Rule 2 of Chapter XXIII was amended with retrospective
effect from 6.3.1979, as a result of which the 1st petitioner’s
appointment becomes against the amended provisions. The 1st
petitioner has not challenged the retrospective amendment also.
W.P.(C) No.10788/2008/H -2-
In the above circumstances, there is no merit in the contentions
of the petitioners and accordingly, the same is dismissed.
Sd/-
S.SIRI JAGAN,
JUDGE
jp
/True copy/
P.A. to Judge