High Court Kerala High Court

Smt.Omana Sree Ram vs The Director Of Vocational Higher on 12 October, 2010

Kerala High Court
Smt.Omana Sree Ram vs The Director Of Vocational Higher on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13980 of 2010(V)


1. SMT.OMANA SREE RAM,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF VOCATIONAL HIGHER
                       ...       Respondent

2. A.G.HARINDRANATH,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.A.N.RAJAN BABU

                For Respondent  :SRI.V.A.MUHAMMED

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

 Dated :12/10/2010

 O R D E R
                  K.T.SANKARAN, J.
          ------------------------------
         W.P.(C).Nos.13980 & 20860 OF 2010
          ------------------------------
      Dated this the 12th day of October, 2010



                       JUDGMENT

A.G.Hareendranath is a non vocational teacher

in English in Kuzhikkalidavaka Vocational Higher

Secondary School, Karimbinpuzha, Kollam.

Hareendranath was placed under suspension by the

Manager as per the order dated 28.11.2009. The

Manager forwarded the papers to the Director of

Vocational Higher Secondary Education, who granted

permission to continue the suspension as per the

order dated 31.12.2009. The order reads as

follows:

“1. The action of the Manager in having
suspended Sri.Hareendranath Non Vocational
Teacher in English can be approved subjected
to the condition that the disciplinary
action against him shall be completed
immediately so as to reinstate him in
service.

2. The action of the Manager in having
redesignated a Vocational Teacher as
Principal avoiding the present HM cannot be
admitted as this is against existing
Government Orders. But the Manager can
continue disciplinary action against the
Principal as per rules.

3. The Manager can submit detailed statements
if she desires so to the undersigned.”

W.P.(C).Nos.13980 &
20860 OF 2010 2

2. It would appear that Hareendranath submitted

a representation to the Director of Vocational

Higher Secondary Education, probably before the

order dated 31.12.2009 was passed. Hareendranath

filed W.P.(C)No.10373 of 2010 alleging that the

said representation was not disposed of. W.P.(C)

No.10373 of 2010 was disposed of as per Ext.P9

judgment dated 26.3.2010 directing the Director of

Vocational Higher Secondary Education to dispose of

the representation. According to the learned

counsel appearing for Hareendranath, pursuant to

the judgment dated 26th March, 2010 in W.P.(C)

No.10373 of 2010, the Director of Vocational Higher

Secondary Education conducted a hearing on

26.5.2010, but no orders were passed.

3. The Director of Vocational Higher Secondary

Education passed an order dated 30.3.2010, which

reads as follows:

“Inviting your attention to the refs. cited,
you are directed to reinstate
Sri.A.G.Hareendranath, NVT in English, with

W.P.(C).Nos.13980 &
20860 OF 2010 3

immediate effect, upon receipt of this
letter.”

4. Though the order dated 30.3.2010 was passed

after the disposal of the W.P(C)No.10373 of 2010 on

26.3.2010, it would appear that the disposal of W.P

(C) No.10373 of 2010 was not brought to the notice

of the Director.

5. In WP(C)No.20860 of 2010 filed by

Hareendranath, the main relief sought for is to

reinstate him with retrospective effect. That

prayer is on the basis of the order dated 30.3.2010

passed by the Director. In WP(C) No.13980 of 2010

filed by the Manager, Omana Sreeram, the main

relief sought for by her is to quash the order

dated 30.3.2010 passed by the Director. The

Manager has also challenged G.O(MS)

No.31/10/Gl.Edn. dated 24.2.2010 by which the

Government was conferred the disciplinary power

over teaching and non teaching staff of aided

Vocational Higher Secondary Schools.

W.P.(C).Nos.13980 &
20860 OF 2010 4

6.Sri.A.N.Rajan Babu, the learned counsel

appearing for the Manager submitted that before

passing the order dated 30.3.2010, the Director did

not afford an opportunity of being heard to the

Manager. This statement is not disputed either by

the learned counsel appearing for Hareendranath or

by the learned Government Pleader. If that is the

position, the order dated 30.3.2010 passed by the

Director, which is marked as Ext.P10 in W.P.(C)

Nos.20860 of 2010 and 13980 of 2010 is liable to be

quashed. I do so. The order dated 30.3.2010 passed

by the Director is hereby quashed.

7. Now what remains is that the Director has to

pass orders after hearing the teacher,

Hareendranath, and the Manager. The Director of

Vocational Higher Secondary Education shall hear

both parties and pass appropriate orders within a

period of two months from the date of receipt of a

copy of the judgment.

W.P.(C).Nos.13980 &
20860 OF 2010 5

8. As stated earlier, the Manager has also

challenged in the Writ Petition filed by her, the

Government Order dated 24.2.2010. Advocate

Sri.Rajan Babu submitted that since the order dated

30.3.2010 passed by the Director is quashed, this

contention raised by the Manager challenging the

Government Order can be relegated to be raised at

the appropriate stage in appropriate proceedings.

The petitioner is permitted to do so.

9. The respective petitioners shall produce a

copy of the Writ Petition and certified copy of the

judgment before the Director.

The Writ Petitions are disposed of as above.

K.T.SANKARAN,
JUDGE.

cms