High Court Kerala High Court

Thressiamma John vs State Of Kerala on 6 September, 2010

Kerala High Court
Thressiamma John vs State Of Kerala on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8431 of 2010(D)


1. THRESSIAMMA JOHN, L.P.SHCOOL ASSISTANT,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE ASSISTANT EDUCATIONAL OFFICER,

6. THE SECRETARY, CORPORATE EDUCATIONAL

                For Petitioner  :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/09/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                  W.P.(C). NO. 8431 OF 2010 D
            ------------------------------------------------------
           Dated this the 6th day of September, 2010


                               JUDGMENT

The case of the petitioner is the following: The petitioner was

appointed as LPSA on 5.6.1984 in St.Joseph’s UP School,

Pandippara. With effect from 5.6.1995, she was transferred to

SALPS, Anicadu under the same educational agency. Thereafter,

she was transferred to SLT LPS, Vazhakulam with effect from

2.6.2008. The petitioner is presently continuing in Vazhakulam

School. The Assistant Educational Officer, Kothamangalam withheld

the salary of the petitioner from the month of June, 2009 stating that

the transfer and posting of the petitioner to Vazhakulam School is

against the existing orders of the Government and the order of the

District Educational Officer. According to the petitioner, the vacancy

to which she was transferred was the resultant vacancy due to the

promotion of Smt.Betty George as H.S.A.(PS) in SMHS, Nakapuzha,

of which, the sixth respondent is the educational agency and which is

a newly opened school. It would appear that the educational

authorities directed that the appointment of Smt.Betty George as

W.P.(C) NO.8431 OF 2010 D

:: 2 ::

H.S.A. in SMHS, Nakapuzha would be recognized subject to the

condition that the resultant vacancy at Vazhakulam School will be

filled up by a protected teacher. On the ground that a protected

teacher was not appointed at Vazhakulam School and instead the

petitioner was transferred and posted, her transfer and posting were

not approved by the educational authorities. The appointment of

Smt.Betty George was approved.

2. The petitioner submitted representation to the Deputy

Director of Education. That was rejected as per Ext.P5 dated

9.10.2009. It is pointed out that against Ext.P2 order dated

11.3.2009, passed by the Deputy Director of Education, Ernakulam,

by which the Deputy Director of Education insisted that a protected

teacher should be appointed in the resultant vacancy on the

promotion of Smt.Betty George, the Manager has filed Ext.P6

representation before the Director of Public Instructions. He has

also challenged the consequential orders issued by the District

Educational Officer and the Assistant Educational Officer. Ext.P6 is

pending disposal. It is submitted that if Ext.P6 is disposed of after

hearing the petitioner, the Manager and all other affected parties, the

disputes involved in the case could be resolved. In this Writ

W.P.(C) NO.8431 OF 2010 D

:: 3 ::

Petition, the petitioner has also challenged the orders which were

challenged by the Manager before the Director of Public Instructions.

3. In these circumstances, it is only just and proper to direct

the second respondent, Director of Public Instructions, to dispose of

Ext.P6 representation dated 23.6.2009, submitted by the sixth

respondent, as expeditiously as possible and, at any rate, within a

period of two months from the date of receipt of a copy of the

judgment, after affording an opportunity of being heard to the sixth

respondent, the petitioner and any other affected party. I do so. In

view of this direction, it is not necessary to consider the question

whether the petitioner is entitled to any other relief claimed in the

Writ Petition. All the contentions of the petitioner are left open. The

petitioner shall produce a copy of the Writ Petition and certified copy

of the judgment before the second respondent.

The Writ Petition is disposed of as above.

(K.T.SANKARAN)
Judge

ahz/