High Court Kerala High Court

The Manager vs State Of Kerala on 15 December, 2009

Kerala High Court
The Manager vs State Of Kerala on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35776 of 2009(N)


1. THE MANAGER, ST.JOHN'S VOCATIONAL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

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

 Dated :15/12/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.35776/2009-N
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 15th day of December, 2009

                      J U D G M E N T

The petitioner is the Manager of an aided school,

namely, St.John’s Vocational Higher Secondary School,

Ummannoor, Kottarakkara. He is conducting the Vocational

Higher Secondary School in the school campus. The

establishment of the High School for the year 2008-09 was

fixed by the District Educational Officer as per Ext.P1,

after physical verification. No new divisions were

sanctioned. The Super Check Cell conducted a visit on

20/09/2008 and found that the staff strength fixed by the

District Educational Officer was not correct. They

conducted a further verification also, after verifying the

explanation submitted by the Headmaster. Ext.P2 is the

showcause notice, which was replied duly by Exts.P3 and P4.

Finally, by Ext.P5, the Director of Public Instruction

ordered abolition of one post of U.P.S.A, one post of H.S.A

(Core subject), one post of H.S.A (Malayalam) and one post

of L.G.(Hindi). Apart from the same, the post of sewing

teacher has also been abolished. Aggrieved by the same,

the petitioner has filed revision petition before the

Government as per Ext.P6. It is submitted that expeditious

steps may be taken to dispose of the revision petition, as

the delay therein will affect the rights of the parties.

W.P.(C). No.35776/2009
-:2:-

2. The learned Government Pleader on instructions

submitted that the revision petition has been received and

is pending.

3. There will be a direction to the first respondent

to take a decision on Ext.P6 after hearing the petitioner

and necessary parties within a period of three months from

the date of receipt of a copy of this Judgment. Pending

the same, no coercive steps pursuant to Ext.P5 shall be

taken against the petitioner.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms