Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Judit J. Bivera vs Smt.Rani George Ias
2025 Latest Caselaw 151 Ker

Citation : 2025 Latest Caselaw 151 Ker
Judgement Date : 13 May, 2025

Kerala High Court

Judit J. Bivera vs Smt.Rani George Ias on 13 May, 2025

Author: N. Nagaresh
Bench: N.Nagaresh
                                           2025:KER:33732

        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                        PRESENT

          THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 13TH DAY OF MAY 2025 / 23RD VAISAKHA, 1947

                 WP(C) NO. 9611 OF 2025

PETITIONER:

         A.J. HONEY SWEET
         AGED 45 YEARS
         WIFE OF PHILGIN THOMAS,
         LOWER PRIMARY SCHOOL ASSISTANT,
         EUROPEAN PRIMARY SCHOOL, ELAMKUNNAPUZHA,
         VYPIN, ERNAKULAM DISTRICT - 682 503.
         (RESIDING AT PUNNATHARA, PANAMPUKAD,
         VALLARPADAM ERNAKULAM DISTRICT), PIN - 682504

         BY ADVS.
         SRI. V.A.MUHAMMED
         SRI. M.SAJJAD


RESPONDENTS:

    1    THE STATE OF KERALA
         REPRESENTED BY ITS PRINCIPAL SECRETARY TO
         GOVERNMENT, GENERAL EDUCATION DEPARTMENT,
         SECRETARIAT ANNEXE II, THIRUVANANTHAPURAM,
         PIN - 695001

    2    THE DIRECTOR OF GENERAL EDUCATION
         JAGATHY,THIRUVANANTHAPURAM, PIN - 695014

    3    THE DEPUTY DIRECTOR OF EDUCATION
         KAKKANAD, ERNAKULAM DISTRICT, PIN - 682030

    4    THE DEPUTY DIRECTOR OF EDUCATION
         AYYANTHOLE, THRISSUR DISTRICT, PIN - 680003
                                               2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :2:



    5      THE ASSISTANT EDUCATIONAL OFFICER
           EDAVANAKKAD, VYPIN, ERNAKULAM DISTRICT,
           PIN - 682502

    6      THE ASSISTANT EDUCATIONAL OFFICER
           IRINJALAKUDA, THRISSUR DISTRICT, PIN - 680121

    7      THE MANAGER
           CENTRAL BOARD OF ANGLO INDIAN EDUCATION
           PERUMANOOR (EX-OFFICIO MANAGER,
           (DEPUTY DIRECTOR OF EDUCATION,
           ERNAKULAM AT KAKKANAD), PIN - 682030

    8      THE HEADMASTER
           EPS, ELANKUNNAPPUZHA,
           ERNAKULAM DISTRICT, PIN - 682503

    9      THE HEADMASTER
           DBPS, PADIYOOR, THRISSUR DISTRICT,
           PIN - 680688


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION      ON       18.03.2025,      ALONG   WITH
Con.Case(C).2380/2023, 2526/2023 AND CONNECTED CASES,
THE COURT ON 13.05.2025 DELIVERED THE FOLLOWING:
                                               2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :3:



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 13TH DAY OF MAY 2025 / 23RD VAISAKHA, 1947

                       RP NO. 755 OF 2024

        AGAINST THE JUDGMENT IN WP(C) NO.23285 OF 2022 OF

                      HIGH COURT OF KERALA

REVIEW PETITIONER/RESPONDENTS 1 AND 2 IN WPC:

    1      STATE OF KERALA
           REP.BY SECERTARY TO GOVERNMENT,
           GENERAL EDUCATION DPT.
           SECRETARIAT ANNEX-II,
           THIRUVANANTHAPURAM, PIN - 695001

    2      ASSISTANT EDUCATIONAL OFFICER, VYPIN
           EDAVANAKKAD,VYPIN, ERNAKULAM, PIN - 682502

           BY GOVERNMENT PLEADER


RESPONDENTS/PETITIONER AND 3RD RESPONDENT IN WPC:

    1      A.J.HONEY SWEET
           AGED 42 YEARS
           W/O PHILGIN THOMAS,
           LOWER PRIMARY SCHOOL ASSISTANT,
           EUROPEAN PRIMARY SCHOOL, ELAMKUNNAPUZHA,
           VYPIN, ERNAKULAM, PIN - 682503
                                             2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :4:


    2      THE MANAGER
           CENTRAL BOARD OF ANGLO INDIAN EDUCATION,
           PERUMANOOR (EX-OFFICIO MANAGER,
           DEPUTY DIRECTOR OF EDUCATION,
           ERNAKULAM AT KAKKANAD,
           PIN - 682030


     THIS REVIEW PETITION HAVING COME UP FOR ADMISSION
ON 18.03.2025, ALONG WITH WP(C).9611/2025 AND CONNECTED
CASES, THE COURT ON 13.05.2025 DELIVERED THE FOLLOWING:
                                                2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :5:



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 13TH DAY OF MAY 2025 / 23RD VAISAKHA, 1947

                       RP NO. 757 OF 2024

        AGAINST THE JUDGMENT IN WP(C) NO.13028 OF 2022 OF

                      HIGH COURT OF KERALA

REVIEW PETITIONER/RESPONDENTS 1 TO 4:

    1      STATE OF KERALA
           REPRESENTED BY ITS SECRETARY TO GOVERNMENT
           GENERAL EDUCATION DEPARTMENT,
           SECRETARIAT,THIRUVANANTHAPURAM,
           PIN - 695001

    2      THE DIRECTOR OF GENERAL EDUCATION
           OFFICE OF THE DIRECTOR OF GENERAL
           EDUCATION,JAGATHY,THIRUVANANTHAPURAM,
           PIN - 695014

    3      THE DEPUTY DIRECTOR OF EDUCATION,
           OFFICE OF THE DEPUTY DIRECTOR OF
           EDUCATION,ERNAKULAM,KAKKANAD,
           PIN - 682030

    4      THE ASSISTANT EDUCATIONAL OFFICER
           IRINJALAKKUDA, PIN - 680121

           BY GOVERNMENT PLEADER
                                              2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :6:


RESPONDENT/PETITIONER IN WPC:

           JUDIT J BEVERA
           AGED 35 YEARS
           W/O.SHINE AVERESH,
           VALIAMARATHINGAL HOUSE,
           KADUKUTTY, CHALAKKUDY,
           THRISSUR DISTRICT, PIN - 680309


     THIS REVIEW PETITION HAVING COME UP FOR ADMISSION
ON 18.03.2025, ALONG WITH WP(C).9611/2025 AND CONNECTED
CASES, THE COURT ON 13.05.2025 DELIVERED THE FOLLOWING:
                                                 2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :7:


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 13TH DAY OF MAY 2025 / 23RD VAISAKHA, 1947

                 CON.CASE(C) NO. 2380 OF 2023

        AGAINST THE JUDGMENT IN WP(C) NO.23285 OF 2022 OF

                      HIGH COURT OF KERALA

PETITIONER/PETITIONER:

           A.J. HONEY SWEET
           AGED 42 YEARS
           WIFE OF PHILGIN THOMAS,
           LOWER PRIMARY SCHOOL ASSISTANT,
           EUROPEAN PRIMARY SCHOOL,
           ELAMKUNNAPUZHA,
           VYPIN, ERNAKULAM DISTRICT,
           PIN - 682503


           BY ADV.
           SRI. V.A.MUHAMMED


RESPONDENTS/1ST AND 2ND RESPONDENT :

    1      SMT. RANI GEORGE, IAS
           FATHER'S NAME AND AGE NOT KNOWN TO THE
           PETITIONER
           PRINCIPAL SECRETARY TO GOVERNMENT
           GENERAL EDUCATION DEPARTMENT
           GOVERNMENT SECRETARIAT, ANNEXE II,
           THIRUVANANTHAPURAM, PIN - 695001
                                             2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :8:



    2      SRI. IBRAHIM KUTTY RAYAROTH (SUBSTITUTED)
           AGE AND FATHER'S NAME NOT KNOWN TO THE
           PETITIONER
           ASSISTANT EDUCATIONAL OFFICER,
           EDAVANAKKAD, VYPIN, ERNAKULAM DISTRICT,
           PIN - 682502

           R2 IS SUBSTITUTED AS SMT. SHAINAMOL S.A
           ASSISTANT EDUCATIONAL OFFICER,
           VYPIN - 682511
           AS PER ORDER DATED 27.06.24 IN IA 1/24 IN COC
           2380/2023


     THIS CONTEMPT OF COURT CASE (CIVIL) HAVING COME UP
FOR ADMISSION ON 18.03.2025, ALONG WITH WP(C).9611/2025
AND CONNECTED CASES, THE COURT ON 13.05.2025 DELIVERED
THE FOLLOWING:
                                                 2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                :9:



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 13TH DAY OF MAY 2025 / 23RD VAISAKHA, 1947

                 CON.CASE(C) NO. 2526 OF 2023

        AGAINST THE JUDGMENT IN WP(C) NO.13028 OF 2022 OF

                      HIGH COURT OF KERALA

PETITIONER/PETITIONER:

           JUDIT J. BIVERA
           AGED 36 YEARS
           W/O. SHINE AVERESH, VALIAMARATHINGAL HOUSE,
           KADUKUTTY, CHALAKUDY-680 309,
           THRISSUR DISTRICT, WORKING AS L.P.S.A.,
           DON BOSCO EUROPEAN PRIMARY SCHOOL, PADIYOOR,
           VELLANGALLUR VIA, THRISSUR, PIN - 680688

           BY ADV.
           SRI. V.VIJULAL
RESPONDENTS/RESPONDENTS 1 AND 4:

    1      SMT.RANI GEORGE IAS
           (AGE AND FATHERS NAME NOT KNOWN TO THE
           PETITIONER) THE PRINCIPAL SECRETARY TO
           GOVERNMENT, GENERAL EDUCATION DEPARTMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    2      SMT. NISHA M.C.,
           (AGE AND FATHERS NAME NOT KNOWN TO THE
           PETITIONER) ASSISTANT EDUCATIONAL OFFICER,
                                             2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                : 10 :


           OFFICE OF ASSISTANT EDUCATIONAL OFFICER,
           IRINJALAKUDA, PIN - 680121


     THIS CONTEMPT OF COURT CASE (CIVIL) HAVING COME UP
FOR ADMISSION ON 18.03.2025, ALONG WITH WP(C).9611/2025
AND CONNECTED CASES, THE COURT ON 13.05.2025 DELIVERED
THE FOLLOWING:
                                                               2025:KER:33732
W.P.(C) No.9611/2025 & connected cases

                                     : 11 :




                          N. NAGARESH, J.

         `````````````````````````````````````````````````````````````
          W.P.(C) No.9611of 2025, R.P. Nos.755 and
     757 of 2024 and Contempt of Court Case (C) Nos.2380
                            and 2526 of 2023

          `````````````````````````````````````````````````````````````
                Dated this the 13th day of May, 2025


                            JUDGMENT

~~~~~~~~~

RP No.755/2024 and RP No.757/2024 arise

from the common judgment dated 07.08.2023 in W.P.(C)

No.23285/2022 and W.P.(C) No.13028/2022. The petitioners

in the afore writ petitions have filed Contempt Case Nos.2380

and 2526 of 2023 alleging disobedience to the lawful orders

contained in the judgment dated 07.08.2023. The petitioner

in W.P.(C) No.23285/2022 has filed W.P.(C) No.9611/2025

seeking to set aside Ext.P7 and to command the respondents 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

to sanction 14 LP Divisions and corresponding LPSA post at

EPS Elankunnapuzha for the academic year 2014-2015.

2. The writ petitioners filed W.P.(C)

No.13028/2022 and 23285/2022 stating that they are Rule

51A claimants under Chapter XIVA KER. They were

appointed against leave vacancies as LPSAs on 03.06.2013.

Their appointments were approved. Subsequently, both the

petitioners were appointed against additional division

vacancy with effect from 01.06.2015.

3. The appointment of the petitioner in W.P.(C)

No.13028/2022 was not approved stating that there is a

senior Rule 51A claimant (who is the petitioner in W.P.(C)

No.23285/2022). The respondents stated that there was no

vacancy available for appointment of the petitioner in W.P.(C)

No.23285/2022 in the year 2015-2016. The petitioners

contended that the Staff Fixation Orders showed that there 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

was on full time post of Headmaster and nine regular posts of

LPSAs in the School in the year 2015-2016. There was also

another temporary post of Head Teacher sanctioned on

06.08.2016. The petitioners argued that there were

admittedly ten posts available in the academic year 2015-

2016, apart from the Head Teacher vacancy.

4. A learned Single Judge of this Court held in

the common judgment dated 07.08.2023 that as per the Staff

Fixation Order for the year 2015-2016, there was one regular

post available for appointment of the petitioner in W.P.(C)

No.23285/2022. This Court held that the appointment of both

the petitioners can be approved. Consequently, this Court

directed to approve the appointment of the petitioner in W.P.

(C) No.23285/2022 as LPSA in the DBEPS,

Elankunnappuzha with effect from 01.06.2015 and to appoint

the petitioner in W.P.(C) No.13028/2022 with effect from 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

01.06.2015 in the DBEPS, Padiyoor in the additional division

vacancy.

5. Alleging willful disobedience to comply with

the lawful orders of this Court in the judgment dated

07.08.2023 in W.P.(C) Nos.13028/2022 and 23285/2022, the

writ petitioners have filed Contempt of Case Nos.2380/2023

and 2526/2023.

6. The petitioner in W.P.(C) No.23285/2022

thereafter filed W.P.(C) No.9611/2025 seeking to set aside

Ext.P7 proceedings dated 05.04.2016 of the AEO, Vypin

fixing the staff strength. The petitioner impugned Ext.P7 to

the extent it failed to sanction 14 LP Divisions and

corresponding LPSA posts at EPS, Elankunnappuzha for the

academic year 2014-2015.

7. The State of Kerala and the Assistant

Educational Officer have filed RP Nos.755/2024 and 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

757/2024 being aggrieved by the judgment dated 07.08.2023

in the writ petitions. The State of Kerala contended that this

Court has directed to approve the appointment of the

petitioners with effect from 01.06.2015 in additional vacancies

due to the fact that the State of Kerala was not able to point

out the fact that as per Rule 12 of Chapter XXIII, the

additional posts will come into existence only with effect from

15.07.2015. Therefore, if the date of approval of appointment

of the petitioners is not rectified as 15.07.2015, it will become

a binding precedence causing a huge financial burden to the

Government.

8. I have heard the learned counsel for the

petitioner in the writ petition, the learned Government Pleader

for the review petitioners and the counsel appearing for the

petitioners in the Contempt Court Cases.

2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

9. It is evident from the judgment sought to be

reviewed that the petitioners in the writ petitions were

directed to be appointed with effect from 01.06.2015 against

additional vacancies sanctioned. Rule 12 of Chapter XXIII

provides that the orders of Staff Fixation except in the case of

additional divisions or additional posts shall take effect on the

15th July of every year. The date of effect of additional

divisions or additional posts sanctioned shall be the 1 st

October of the year. In view of Rule 12 of Chapter XXIII, the

additional posts will come into existence only with effect from

15.07.2015.

10. Therefore, the review petitions are to be

allowed to a limited extent of correcting the date with effect

from which appointment is to be approved, as 15.07.2015,

instead of 01.06.2015.

2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

11. As the review petitions are pending, the

respondents have not complied with as the judgment is to be

reviewed to the limited extent. The respondents are therefore

entitled to get a breathing time to comply with the directions.

The respondents are given two months time from today to

comply with the directions in the common judgment dated

07.08.2023.

12. As far as W.P.(C) No.9611/2025 is

concerned, the writ petitioner therein seeks to set aside

Ext.P7 Staff Fixation Order. It is evident from the pleadings

that the petitioner has filed Ext.P11 revision petition dated

27.02.2024 before the Government. In the circumstances of

the case, it would be only appropriate that the competent

revisional authority considers the grievance of the petitioner

in a time bound manner.

2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

13. The review petitions, contempt cases and

the writ petition are disposed of as follows:

(i) The review petitions are

allowed to the extent of correcting the date

with effect from which appointment of the

writ petitioners are to be approved, as

15.07.2015, instead of 01.06.2015.

(ii) The contempt of court

cases are closed for the time being granting

liberty to the petitioners to reopen the same

if found necessary, after two months.

(iii) W.P.(C) No.9611/2025 is

disposed of directing the 1st respondent to

consider and pass orders on Ext.P11

revision petition after giving an opportunity

of hearing to the petitioner and any other 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

affected party within a period of three

months.

Sd/-

N. NAGARESH, JUDGE aks/06.05.2025 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

APPENDIX OF WP(C) 9611/2025

PETITIONER'S EXHIBITS

Exhibit P-1 TRUE COPY OF THE APPOINTMENT ORDER OF THE PETITIONER DATED 03.06.2013 ALONG WITH APPROVAL RECORDED THEREON

Exhibit P-2 TRUE COPY OF THE APPOINTMENT ORDER OF THE PETITIONER DATED 01.10.2014

Exhibit P-3 TRUE COPY OF APPOINTMENT ORDER OF THE PETITIONER DATED 01.06.2015

Exhibit P-4 TRUE COPY OF THE ORDER OF THE AEO, IRINJALAKUDA VIDE NO.E/709189/2024 DATED 14.04.2024

Exhibit P-5 TRUE COPY OF THE ORDER OF THE ASSISTANT EDUCATIONAL OFFICER, VYPPIN VIDE NO.C/23350/2021/DIS DATED 10.06.2024

Exhibit P-6 TRUE COPY OF THE G.O.(P).NO.29/2016 G.EDN DATED 29.1.2016

Exhibit P-7 TRUE COPY OF THE STAFF FIXATION ORDER FOR THE YEAR 2014-15 VIDE ORDER NO.D.DIS./C/384/2016 DATED 05.04.2016 OF THE ASSISTANT EDUCATIONAL OFFICER, VYPIN

Exhibit P-8 TRUE COPY OF THE CIRCULAR NO. 7/2021 FIN. DATED 27.01.2021

Exhibit P-9 TRUE COPY OF THE LETTER OF THE FINANCE DEPARTMENT VIDE PF-1/37/2022 FIN. (2124126) DATED 04.08.2022 (ALONG WITH 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

TYPED COPY)

Exhibit P-10 TRUE COPY OF THE LETTER NO.TRY/2518/2023-E1 DATED 22.06.2023 OF THE DIRECTOR OF TREASURY

Exhibit P-11 TRUE COPY OF THE REVISION PETITION SUBMITTED BY THE PETITIONER BEFORE THE GOVERNMENT DATED 27.02.2025 (WITHOUT EXHIBITS) 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

PETITIONER'S ANNEXURES

Annexure A1 TRUE COPY OF THE JUDGMENT IN W.A.NO.194/2024 DATED 03.06.2024.

Annexure A2 TRUE COPY OF THE G.O(RT) NO.3348/2024/G.EDN DATED 27.05.2024.

RESPONDENTS' ANNEXURES

Annexure R-1 (a) TRUE COPY OF THE GO (P) NO.

29/2016/G.EDN DATED 29.01.2016 ISSUED BY THE GOVERNMENT

Annexure R1 (b) TRUE COPY OF THE STAFF FIXATION ORDER OF EPS, ELAMKUNNAPUZHA FOR THE ACADEMIC YEAR 2014-15 BEARING ORDER NO. DDIS/C/384/2016 DATED 05.04.2016

Annexure R1 (c) TRUE COPY OF THE STAFF STATEMENT AS ON 01.06.2014

Annexure R1 (d) TRUE COPY G.O.(RT).NO.4784/2017/GEDN DATED 13.12.2017 ISSUED BY THE GOVERNMENT 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE JUDGEMENT IN WA NO.237/2024 DATED 3-06-2024

ANNEXURE A2 TRUE COPY OF THE G.O(RT) NO.3348/2024/G.EDN DATED 27-05-2024 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

APPENDIX OF CON.CASE(C) 2380/2023

PETITIONER ANNEXURES

Annexure I CERTIFIED COPY OF THE JUDGMENT IN W.P. (C) NO. 23285/2022 DATED 24.08.2022

Annexure II TRUE COPY OF THE GO (RT) NO.3348/2024/ G.EDN DATED 27.05.2024 ISSUED BY THE GOVERNMENT

Annexure III TRUE COPY OF THE ORDER OF THE ASSISTANT EDUCATIONAL OFFICER NO. C/23350/2021/ D.DIS DATED 10.06.2024 2025:KER:33732 W.P.(C) No.9611/2025 & connected cases

APPENDIX OF CON.CASE(C) 2526/2023

PETITIONER ANNEXURES

Annexure A1 CERTIFIED COPY OF JUDGMENT DATED 7.8.2023 IN W.P.(C) NO. 13028 OF 2022

Annexure A2 TRUE COPY OF COMMUNICATION NO.

H1/240/2022/G.EDN. DATED 4.11.2022 ISSUED BY THE GOVERNMENT

Annexure A3 TRUE COPY OF G.O.(MS) NO.

258/90/G.EDN. DATED 15.12.1990

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter