High Court Kerala High Court

V.V.M.Basheer vs The State Of Kerala on 21 December, 2010

Kerala High Court
V.V.M.Basheer vs The State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37850 of 2010(E)


1. V.V.M.BASHEER, S/O. ABOOBACKER,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :21/12/2010

 O R D E R
                K.T.SANKARAN, J.
          ------------------------------
             W.P.(C).No.37850 OF 2010
          ------------------------------
                      st
     Dated this the 21  day of December, 2010




                     JUDGMENT

The petitioner was appointed as Peon in

B.K.N.M. U.P School, Kozhukkallur on 31.7.1978. He

was promoted as Full-Time Urdu Teacher against a

retirement vacancy, on 31.3.2006, as per Ext.P1

order of appointment. The appointment of the

petitioner was approved by the educational officer,

only as a part-time Urdu teacher. The Manager

filed an appeal against that order before the

Deputy Director of Education. The Deputy Director

of Education rejected the appeal, as per Ext.P3

order dated 13.11.2006. The Manager filed revision

before the Director of Public Instruction,

challenging Ext.P3 order. The revision was

rejected, as per Ext.P4 order dated 1.4.2008. The

th
petitioner filed Ext.P7 revision dated 9 December,

2010, challenging the order passed by the Director

of Public Instruction.

W.P.(C).No.37850 OF 2010 2

2. It is contended by the petitioner that the

Full-Time post of Urdu was created in the school by

Group ‘C’ diversion, as evidenced by Exts.P5 and P5

(a) staff fixation orders for the years 1987-1988

and 1989-1990. According to the petitioner, once a

Full-Time post is created by Group ‘C’ Diversion,

it cannot be converted into a part-time post.

3. The reliefs prayed for in the Writ Petition

are the following:

i) declare that B.K.N.M.U.P.School, Kozhukkallur
is entitled to have continuously sanctioned
the full-time post of Urdu teacher.

ii) call for the records relating to Exts.P3 and
P4 and quash the originals of the same by the
issue of a writ of certiorari or other
appropriate writ or order.

iii) issue a writ of mandamus or other
appropriate writ order or direction
commanding the respondents to grant approval
to the petitioner as full-time Urdu teacher
from 31.7.2006 with attendant benefits.

iv) issue an interim direction commanding the 1st
respondent to effectively consider and pass
appropriate orders upon Ext.P7 after
affording an opportunity of being heard to

W.P.(C).No.37850 OF 2010 3

the Petitioner within a time limit.

v) pass such other order or direction which this
Hon’ble Court may deem fit and proper to
grant in the circumstances of the case.”

4. The learned counsel for the petitioner

submitted that for the time being, it would be

sufficient, if Ext.P7 Revision dated 9.12.2010 is

considered and disposed of by the first respondent

expeditiously.

5. Taking into account the facts and

circumstances of the case, the Writ Petition is

disposed of as follows:

a) The first respondent shall consider and

dispose of Ext.P7 revision filed 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.

W.P.(C).No.37850 OF 2010 4

b) The petitioner shall produce a copy of

the Writ Petition and certified copy

of the judgment before the first

respondent.

c) The petitioner shall send copy of the

Writ Petition and copy of the judgment

th
to the 5 respondent Manager by

registered post and the petitioner

shall produce proof of the same before

the first respondent.

K.T.SANKARAN,
JUDGE.

cms