High Court Kerala High Court

V.Little Flower vs The Deputy Director on 1 July, 2009

Kerala High Court
V.Little Flower vs The Deputy Director on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14522 of 2009(I)


1. V.LITTLE FLOWER
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR, EDUNCATION,KOLLAM
                       ...       Respondent

2. DISTRICT EDUCATION OFFICER,KOLLAM.

3. MANAGER

4. D.DEEPA, U.P.S.A, H.A.MAYYANADU.

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  : No Appearance

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

 Dated :01/07/2009

 O R D E R
                   T.R.RAMACHANDRAN NAIR, J.
                  ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C).No.14522/2009-I
                  ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
                     Dated this the 1st day of July, 2009

                             J U D G M E N T

The petitioner is working as an Upper Primary School Assistant in the

Mayyanadu High School, Kollam. She was appointed in the said post on

25/06/2001 in a promotion vacancy. The fourth respondent was also

appointed on 23/08/2000 as U.P.S.A in the aforesaid school. The fourth

respondent had availed leave without allowance from 15/07/2005 in

accordance with the provisions in Appendix XII A Part I, K.S.R and she

rejoined duty on 02/06/2008. Therefore, as on 01/06/2008, according to the

petitioner, the fourth respondent has only five years of service whereas, the

petitioner is having seven years of continuous service. Ext.P1 is the staff

fixation order dated 18/08/2008 and aggrieved by the same, the petitioner

has filed Ext.P2 appeal. It is pointed out that the appeal was heard on

15/01/2009 but no orders have been passed on the same.

2. The main relief sought for in the writ petition is for a direction

to the first respondent to pass orders on Ext.P2 within a time frame.

W.P.(C). No.14522/2009
-:2:-

3. Therefore, there will be a direction to the first respondent to

take a decision on Ext.P2 within a period of one month from the date of

receipt of a copy of this judgment.

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

T.R.RAMACHANDRAN NAIR, JUDGE
ms