High Court Kerala High Court

S.Vilasini vs Mr.M.C.Gopalakrishnan Nair on 24 March, 2009

Kerala High Court
S.Vilasini vs Mr.M.C.Gopalakrishnan Nair on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 17746 of 2001(K)



1. S.VILASINI
                      ...  Petitioner

                        Vs

1. MR.M.C.GOPALAKRISHNAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  :SRI.TONY GEORGE KANNANTHANAM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/03/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                         O.P. No. 17746 of 2001
                                    &
                      W. P (C) No. 36160 of 2003
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 24th March, 2009.

                            J U D G M E N T

The petitioner in these two writ petitions is the same. The

prayers in the writ petitions are also identical. The petitioner worked

in Karakode U.P. School, Parassala in a leave vacancy from 14-8-

1989 to 27-10-1989, which appointment was not approved. She was

again appointed in a retirement vacancy from 31-3-1990 till 1-8-1991.

That appointment was also not approved. The petitioner raises a

claim under Rule 51-A of the K.E.R based on that service. The

petitioner’s appointment was refused to be approved on the ground

that another teacher having superior claim under Rule 51-A was

awaiting appointment at the time of appointment of the petitioner.

However, by Ext. P6 order in W.P(C) No. 36160/2003, the

Government took a very lenient view and approved the appointment of

the petitioner for the period from 14-8-1989 to 27-10-1989 and 1-6-

1990 to 31-7-1991 only for the purpose of payment of salary with the

specific finding that the petitioner would not be eligible for a claim

under Rule 51A. The petitioner now contends that the petitioner is

entitled to be appointed as a Hindi teacher in the said school in

recognition of her preferential claim for appointment under Rule 51A

of Chapter XIV of KER.

2. I have heard the learned counsel for the petitioner, the

learned Government Pleader and the learned counsel for the 5th

respondent in W.P(C) No. 36160/2003, who is the 2nd respondent in

the other original petition.

3. It is settled law that only approved service can be

considered for the purpose of deciding a claim under Rule 51A of

Chapter XIV of K.E.R. Admittedly, the petitioner’s appointments have

O.P.17746/02 & W.P.C. 36160/03. -: 2 :-

not been approved. In Ext. P6 order also, it has been categorically

held that the petitioner is not entitled to approval of the service since

another teacher having superior claim under Rule 51A was awaiting

appointment at the relevant time. I am at a loss to understand how

the Government could direct payment of salary for an unapproved

teacher, which is not sanctioned by the KER. Whatever that be, in so

far the petitioner’s prior appointments had not been approved as

required under the KER, she cannot have a rightful claim for

preference in appointment under Rule 51A of the KER.

Therefore, there is no merit in these two writ petitions and

accordingly, they are dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/