IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37045 of 2010(E)
1. THE MANAGER, KSB SCHOOL,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/12/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.37045 of 2010 E
---------------------------------------------
Dated this the 22nd day of December, 2010
JUDGMENT
The petitioner is the Manager of KSB School,
Karippode, Palakkad. According to him, during the
academic year 2006-2007, a vacancy of Full Time Sanskrit
Teacher arose on the retirement of one Mrs.Thylambal. It is
stated that Thylambal was working as Full Time Sanskrit
Teacher on the basis of Group C diversion. The petitioner
appointed Sheebamol as Full Time Sanskrit Teacher in the
vacancy of Thylambal. The Assistant Educational Officer
approved the appointment of Sheebamol only as a Part Time
Sanskrit Teacher. Challenging that order, the petitioner
filed appeal before the Deputy Director of Education, who
dismissed the appeal as per Exhibit P3 order dated
30.3.2007. On further appeal to the Director of Public
Instruction by the Manager, that appeal was also dismissed
WPC No.37045/2010 2
as per Exhibit P4 order dated 18.3.2008. The petitioner
challenged Exhibit P4 order in Exhibit P5 revision before the
Government under Rule 92 of Chapter XIV A of the Kerala
Education Rules. Exhibit P5 is pending disposal.
2. Though several reliefs are claimed in the Writ
Petition, the learned counsel for the petitioner submitted that
for the time being, it is sufficient if a direction is issued to the
first respondent to dispose of Exhibit P5 revision at the
earliest.
3. Heard the learned counsel for the petitioner and the
learned Government Pleader.
In the facts and circumstances of the case, the Writ
Petition is disposed of as follows :
The first respondent shall consider and dispose of
WPC No.37045/2010 3
Exhibit P5 revision dated 10th July 2009, submitted by the
petitioner, as expeditiously as possible, and at any rate,
within a period of three months from the date of receipt of a
copy of the judgment, after affording an opportunity of being
heard to the petitioner and the teacher appointed by him,
namely, Sheebamol. The petitioner shall produce a copy of
the Writ Petition and certified copy of the judgment before the
first respondent.
K.T.SANKARAN
JUDGE
csl