High Court Kerala High Court

Tomy Antony vs State Of Kerala on 20 October, 2010

Kerala High Court
Tomy Antony vs State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30610 of 2010(A)


1. TOMY ANTONY, H.S.A., ST.ANTONY'S
                      ...  Petitioner
2. GEORGE MATHEW, H.S.A.,

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

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

 Dated :20/10/2010

 O R D E R
                       K.T.SANKARAN, J.
                  ---------------------------------------------
                   W.P.(C).No.30610 of 2010
                  ---------------------------------------------
             Dated this the 20th day of October, 2010



                          JUDGMENT

The case of the petitioners is the following : The first

petitioner joined in service as primary school teacher on

4.6.1987 and he was promoted as High School Assistant on

5.6.2006. The second petitioner joined in service on 3.6.1985 as

LPSA and he was promoted as HSA on 5.6.2006. The petitioners

are working in the schools under the same corporate

management. It is pointed out that Philomina Mathew, Jessy

Luice and Kochurani, who joined later in service, and who are

working in the schools under the same corporate management as

primary school teachers, are getting more salary than the salary

drawn by the petitioners. Pointing out this anomaly and praying

for rectifying the same, the petitioners approached the District

Educational Officer, who rejected their request. The petitioners

filed appeals before the Deputy Director of Education, who

dismissed the appeals as per Exhibits P8(a) and P10 orders

respectively in the case of the petitioners 1 and 2. Aggrieved by

WP(C) No.30610/2010 2

the orders passed by the Deputy Director, the first petitioner has

filed Exhibit P9 revision and the second petitioner has filed

Exhibit P11 revision before the first respondent. Exhibits P9 and

P11 are pending disposal.

2. The reliefs prayed for in the Writ Petition are the

following :

“(i) issue a writ of certiorari or any other

appropriate writ, order or direction, quashing

the operation and all further proceedings in

pursuance to Exhibits P8(a) and P10;

(ii) issue a writ of mandamus or any

other appropriate writ, order or direction,

commanding the first respondent to consider

and dispose of Exhibits P9 and P11 revision

petitioners, forthwith ;

(iii) issue a writ of mandamus or any

other appropriate writ, order or direction,

commanding the respondents to sanction and

disburse higher scale of pay to the petitioners,

over and above had they been continued as

Primary School Teachers ;

WP(C) No.30610/2010 3

(iv) issue a writ of mandamus or any

other appropriate writ, order or direction,

commanding the respondents not to reduce the

salary and allowances of the petitioners, for the

reason of having accepted the promotion to the

post of HSA;

(v) issue such other writ, order or

direction, which may deem fit in the facts and

circumstances of the case.”

3. The learned counsel for the petitioners submitted that

since Exhibits P9 and P11 are pending disposal, the petitioners

would be satisfied for the present, if those revision petitions are

directed to be disposed of expeditiously.

Accordingly, the Writ Petition is disposed of as follows :

(a) The first respondent shall consider and dispose of

Exhibits P9 and P11 revisions, as expeditiously as

possible and at any rate within a period of three

months from the date of receipt of a copy of the

WP(C) No.30610/2010 4

judgment, after affording an opportunity of being

heard to the petitioners, the Corporate Manager and

any other affected party.

(b) The petitioners shall produce a copy of the Writ

Petition and certified copy of the judgment before the

first respondent.

K.T.SANKARAN
JUDGE
csl