High Court Kerala High Court

The Manager vs The State Of Kerala Represented By … on 9 December, 2009

Kerala High Court
The Manager vs The State Of Kerala Represented By … on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35025 of 2009(W)


1. THE MANAGER, A.U.P.SCHOOL,
                      ...  Petitioner
2. THE HEADMISTRESS,

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :09/12/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.35025/2009-W
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 9th day of December, 2009

                      J U D G M E N T

The petitioners are the Manager and Headmistress of

A.U.P School, Cheeral, Sultan Bathery respectively. Staff

Fixation Orders for the years 2008-09 and 2009-10 of the

establishment of the school are produced as Exts.P1 and P2.

Subsequently, the Super Check Cell Officer of the

Directorate conducted a visit in the School and, based on

the report of the said Officer, the Director of Public

Instruction ordered to revise the staff fixation of the

School by reducing one class division each from Standards

II and IV and consequent reduction of posts of two L.P.S.As

from the School with effect from 15/07/2008 for the

academic year 2008-09, as evidenced by Ext.P3. Challenging

the same, the first petitioner has filed Ext.P4 revision

petition before the Government. Ext.P5 is the copy of the

revised staff fixation order for the year 2008-09, issued

in terms of Ext.P3. The petitioners have, therefore, filed

this writ petition seeking for a direction to dispose of

the revision petition expeditiously, and within a time

frame, especially, in the light of the fact that recovery

steps will follow.

W.P.(C). No.35025/2009
-:2:-

2. Heard the learned Government Pleader appearing for

the respondents. There will be a direction to the first

respondent to take a decision on Ext.P4, after hearing the

petitioners, within five months from the date of receipt of

a copy of this Judgment. In the meanwhile, coercive steps

for implementation of Exts.P3 and P5 orders and for

deployment of the teachers will be kept in abeyance.

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

(T.R. Ramachandran Nair, Judge.)

ms