High Court Kerala High Court

Valsala V.V. vs State Of Kerala on 10 December, 2009

Kerala High Court
Valsala V.V. vs State Of Kerala on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35653 of 2009(B)


1. VALSALA V.V., AGED 47 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE HEADMASTER, CVM HIGH SCHOOL,

6. CORPORATE MANAGER, LOURD MATHA HIGH

7. HEADMISTRESS, MOUNT CARMEL HIGH SCHOOL,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

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

 Dated :10/12/2009

 O R D E R
                T.R RAMACHANDRAN NAIR,J.
                      -------------------------
                  W.P ( C) No.35653 of 2009
                      --------------------------
            Dated this the 10th December,2009

                        J U D G M E N T

The petitioner is working as High School Assistant

(Natural Science) in Mount Carmel High School,

Mamanna, Jellippara in Attapadi in Palakkad District.

Petitioner was promoted as High School Assistant

(Natural Science) with effect from 1.6.1998 and was

continuing in CVM High School, Vandazhi in Palakkad

District. During the academic year 2008-2009, the

petitioner became surplus and accordingly she was

deployed to 7th respondent school in Attappadi as per the

proceedings Ext. P1 issued by the 3rd respondent.

Accordingly she was relieved from the 5th respondent

school as per Ext.P2 and reported for duty in the 7th

respondent’s school.

2. Petitioner’s case in the writ petition is that the

said school is situated more than 150 kms away from her

house which is a hill track area. The climate conditions

therein is really adverse and it really affects her physical

condition. Further she is unable to look after the affairs

W.P ( C) No.35653 of 2009
2

of her family also and she is now suffering from facial

paralysis.

3. Pointing out that there is an existing vacancy in

the 6th respondent’s school, petitioner has filed a

representation before the Deputy Director of Education as

per Ext.P4. Petitioner prays that the same may be

directed to be considered, in accordance with law.

4. If Ext.P4 has been received and is still pending,

the 3rd respondent will take a decision after considering

various aspects pointed out by the petitioner, within a

period of one month from the date of production of a copy

of this judgment.

Petitioner will produce a copy of the writ petition

along with a copy of this judgment before the 3rd

respondent for compliance.

Writ petition is disposed of as above.

T.R RAMACHANDRAN NAIR,
JUDGE

ma

W.P ( C) No.35653 of 2009
3

W.P ( C) No.35653 of 2009
4