High Court Kerala High Court

V.P.Jaseela vs The Assistant Educational … on 11 March, 2009

Kerala High Court
V.P.Jaseela vs The Assistant Educational … on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9636 of 2005(V)


1. V.P.JASEELA, W/O.ABDUL JALEEL,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE MANAGER,

3. THE HEADMASTER,

4. P.BAVA HAJI, S/O.LATE ABDU HAJI,

5. K.ABUBACKER @ BAPPU,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :11/03/2009

 O R D E R
                        HARUN-UL-RASHID,J.
                 ---------------------------
                    W.P.(C).NO.9636 OF 2005
                 ----------------------------
             DATED THIS THE 11TH DAY OF MARCH, 2009

                              JUDGMENT

Petitioner is an Assistant Teacher in the M.M.L.P.

School. This writ petition is filed seeking to quash Exts.P2, P3 and

P4 and for a direction commanding the lst respondent to approve

the petitioner’s appointment as P.D. Teacher in the said school.

Petitioner is aggrieved by the orders issued by respondents 3 and 4

stating that she would not be permitted to rejoin duty in the school

on the expiry of the leave. M.M.L.P. School is managed by

Maslahathul Muslimeen Eucational & Charitable Trust,

Nellissery. By the terms of the trust deed, the President of the trust

shall be elected from the trust members and the President shall be

the Manager of the Educational Institutions run by the trust. Sri

K.Aboobacker alias Bappu continued as the President of the Trust

till the expiry of his term of office i.e. 19/3/2003. According to the

4th respondent, a meeting of the Trust Members held on 21/4/2003

-2-
W.P.(C).No.9636/2005

elected Sri Bava Haji , the 4th respondent herein as the President

of the Trust and therefore he continued as the Manager of the

Schools under the Trust. According to him, his appointment as

the Manager of the schools was approved by the Assistant

Educational Office, Edappal as per order No.C/2594/03 dated

4/11/2003 with effect from 25/4/2003. The 5th respondent, the

erstwhile Manager, filed an appeal before the Director of Public

Instruction, Trivandrum challenging the approval of the 4th

respondent and the appeal stands dismissed by order dated

3/1/2004 upholding the order passed by the Assistant Educational

Officer. The 5th respondent preferred a revision before the

Government, which was dismissed by the Government by order

dated 8/5/2004. Exts.R3 (a), (b) and ) are the aforesaid orders in

respect of U.P. Schools. Some time later, the 4th respondent’s

appointment as the Manager of M.M.L.P. School, Nellissery was

approved as per order dated on 3/1/2005. Exts.R3(d) is the afore-

said order in respect of L.P. School. Exts.R3(a) to R3(d) orders

are challenged by the 5th respondent before this Court in W.P.(C)

-3-
W.P.(C).No.9636/2005

19464/2004.

2. The 5th respondent in the said writ petition contended

that since the registration of the school was in 1983, the

petitioner therein continued as the President of the Trust from

1983, that he was elected from time to time and that on the expiry

of his term on 19/3/2003, he convened a meeting of the members

of the Trust on 2l7/4/2003. In the meeting of the Trust he was

elected as the President of the Trust and therefore he moved the

A.E.O. for approving him as the Manager of the School on

28/4/2003. It is also stated in the writ petition that the 4th

respondent herein, who claimed to be the elected President of the

Trust, approached the A.E.O. for approval of his appointment,

that the A.E.O. considered the rival claims of the petitioner and

the 4th respondent (respondents 4 and 5 herein) and by Ext.R1(a)

order dated 4/11/2003 approved the 4th respondent as the

Manager of the School with effect from 25/4/2003. The appeal

and the revision preferred before the Director of public

instruction and the Government were dismissed by the respective

-4-
W.P.(C).No.9636/2005

orders, which are produced in this case as Ext.R3(b) and ). The

4th respondent herein, who is the 4th respondent in W.P.(C).

No.19464/2004 contended that pursuant to the Trust meeting

held on 21/4/2003, he was elected as the President of the Trust

and that he assumes charge as the Manager of the School under

the Trust on 25/4/2003. Taking into account the fact that he was

the elected President, the A.E.O. approved his appointment,

which was confirmed by the Director of Pubic Instruction and the

Government.

3. The main contention raised by Sri Aboobacker, the

petitioner in the said writ petition, is that the Educational

Authorities under the K.E.R. has no power or authority to decide

the correctness of the election of the President of the Trust, that

they exceeded their jurisdiction while passing the impugned

orders and therefore requested this Court to set aside the

impugned orders and to issue a direction to the A.E.O. to

approve the appointment of the petitioner therein as the validly

elected Manager. This Court, after considering the rival

-5-
W.P.(C).No.9636/2005

contentions set up by the parties, held that when there is a

dispute concerning election of office bearers in the educational

agency, the said dispute has to be settled by the civil court. But,

in this case, by virtue of the provisions of the Trust deed, the

president of the Trust is the ex-officio Manager of the school.

This Court observed that the educational officer, who is

enquiring about the validity of appointment of Manager

incidentally has to look into the election of the President also.

That is what has been done in this case. Without looking into the

rival claims concerning the election as President, the Educational

Officer cannot take a decision. So, I find nothing illegal in the

procedure followed by the Educational Officer and higher

authorities. But the question as to whether the 5th respondent or

the 4th respondent was elected is a matter which has to be decided

by the civil court. The findings of the Educational Officer, the

D.P.I. and the Government will be subject to the decision of the

civil court in the suit, if any, filed by the parties. This Court

dismissed the writ petition without prejudice to the contentions of

-6-
W.P.(C).No.9636/2005

both sides. This Court also held that if the civil court passes any

interim or final order regarding the election of the President,

needless to say that the Assistant Educational Officer shall

correspondingly modify the approval order to make the same in

tune with the decision of the civil court. Thus, the dispute as to

who is the ex-officio Manager of the Schools of the Trust is a

matter, which the civil court has to decide. It is submitted at the

bar that O.S.No.44/2007 on the file of the Sub Court, Tirur is

pending decision, in which Aboobacker is the plaintiff and Sri

Bava Haji is the contesting defendant. The civil court passed an

order of status quo. Ext.P6 is the said order.

4. The 4th respondent and the Educational Authorities took

the stand that the appointment of the petitioner cannot be

approved, since the appointment has been done by the 5th

respondent after the expiry of his term as Manager. The learned

counsel for the 4th respondent submitted that the appointment of

the petitioner as Assistant Teacher was done in violation of

Exts.R3(a) to (c) orders and the appointment made subsequent to

-7-
W.P.(C).No.9636/2005

the approval of appointment of the 4th respondent as Manager

confirmed in appeal and revision is illegal. Exts.R3(a) to (c) are

the approval orders in respect of U.P. School and Ext.R3(d) is the

approval order in respect of the newly started L.P. School.

5. During the pendency of this writ petition this Court by an

interim order dated 30/3/2005 directed respondents 1 to 4 to

permit the petitioner to rejoin duty as P.D. Teacher forthwith and

further directed the 3rd respondent to file an affidavit reporting

compliance of the above direction on or before 8/4/2005. It is

submitted that the petitioner is continuing in service as an

Assistant Teacher.

6. The petitioner was appointed as L.P. School Assistant on

20/10/2004. The appointment was made by the 5th respondent.

According to the 5th respondent, the election of the 4th respondent

as President of the Trust is not in order and that he is the duly

elected President of the Trust. From Ext.R3(a) to Ext.R3(d), it is

clear that the Educational Authorities approved the appointment

of the 4th respondent as the Manager. The issue as to who is the

-8-
W.P.(C).No.9636/2005

duly elected President of the trust is pending before the civil

court. The question as to whether the 4th respondent or the 5th

respondent can continue as the Manager of the institution

depends upon the decision of the civil court. Since the 4th

respondent’s appointment as Manager was approved by the

Educational Authorities, the authorities rightly passed Ext.R3(c)

order rejecting the proposal for approval of appointment of the

petitioner as L.P. School Assistant. In the light of Ext.P5

judgment passed by this Court directing the parties to abide by

the decision of a civil court in the matter of Managership, the

appointment of the petitioner as L.P.S.A by the 5th respondent

also depends upon the decision of the civil court as to who is the

President of the Trust and who is duly elected as the Manager of

the school. It is made clear that if the civil court finds that the 4th

respondent is the duly elected President of the trust, the

appointment of the petitioner as LPSA by the 5th respondent is

illegal and not liable to be approved. On the other hand, if the

civil court finds that the 5th respondent is the duly elected

-9-
W.P.(C).No.9636/2005

President of the Trust and duly appointed Manager of the School,

then the Educational Authorities shall approve the appointment

of the petitioner as LPSA.

7. So long as the Educational Authority has approved the

Managership of the 4th respondent, the appointment of the

petitioner by the 5th respondent prima facie is illegal.

8. Since this Court issued interim order directing

respondents 1 to 4 to permit the petitioner to rejoin duty as P.D.

Teacher and for the reason that she is continuing as a Teacher in

the said school, in the interest of justice, I direct the lst

respondent-A.E.O. to provisionally approve the appointment of

the petitioner within a period of one month from the date of

receipt of a copy this judgment, till a final decision is taken in

O.S.No.44/2007 by the Sub Court. The respondents 1 to 3 on

provisional approval of the appointment, shall disburse the salary

and other benefits due to the petitioner including arrears till date.

The salary shall be paid regularly and the arrears shall be

disbursed within a period of two months from the date of

-10-
W.P.(C).No.9636/2005

approval of her appointment. It is made clear that in case the

civil court finds that the 5th respondent is the duly elected

President of the Trust, the petitioner cannot continue as a Teacher

from the date of judgment in O.S.No.44/2007. The Sub Court

shall dispose of the suit, O.S.No.44/2007 within a period of six

months from today.

Writ Petition is disposed of as above.

Sd/-

HARUN-UL-RASHID,
Judge.

kcv.