IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11642 of 2009(A)
1. T.E. RADHAMANI, AGED 31 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSRUCTIONS,
3. THE ASSITANT EDUCATIONAL OFFICER,
4. THE MANAGER, KUTTIYATTOOR AUP SCHOOL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/04/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.11642 of 2009
--------------------------------------
Dated 7th April, 2009
JUDGMENT
Heard Sri.V.A.Muhammed, the learned counsel appearing for
the petitioner and Sri.A.J.Varghese, the learned Government Pleader
appearing for respondents 1 to 3. In the nature of the order that I
propose to pass, it is not necessary to issue notice to or hear the fourth
respondent.
2. The petitioner was appointed as a Full time Sanskrit
teacher in the fourth respondent’s school by Ext.P1 appointment order
dated 2.6.2008. The appointment was against a retirement vacancy.
The Assistant Educational Officer, Taliparamba however approved the
said appointment only as a Part time teacher. Aggrieved by the
approval granted only as a Part time teacher, the petitioner has filed
Ext.P5 revision petition before the Director of Public Instruction under
Rule 8(A) of Chapter XIV A of the Kerala Education Rules. In this writ
petition the petitioner inter alia prays for expeditious orders on Ext.P5
revision petition.
3. The question whether the Assistant Educational Officer
was right in approving the appointment of the petitioner only as Part
time teacher is primarily a matter to be decided by the Director of Public
WP(C).No.11642/2009 2
Instruction. Rule 8(A) of Chapter XIV A of the K.E.R. empowers the
Director of Public Instruction to revise orders relating to approval of
appointments. The petitioner was appointed on 2.6.2008 and
approval of that appointment was granted on 17.1.2009. Though the
appointment of the petitioner was as a Full time teacher, the approval
was granted only as a Part time teacher. Since the petitioner has
invoked a remedy available to him in law, I am of the opinion that the
Director of Public Instruction should pass expeditious orders on Ext.P5
revision petition.
I accordingly dispose of this writ petition with a direction
to the Director of Public Instruction to consider Ext.P5 revision petition
and pass orders thereon after affording the petitioner and the fourth
respondent a reasonable opportunity of being heard. Final orders in
the matter shall be passed within three months from the dte on which
the petitioner produces a copy of this writ petition along with a
certified copy of this judgment. The Director of Public Instruction after
orders are passed as directed above, communicate copies thereof to
the petitioner and the Manager.
P.N.RAVINDRAN
Judge
TKS