High Court Kerala High Court

P.P.Leela vs State Of Kerala on 19 February, 2009

Kerala High Court
P.P.Leela vs State Of Kerala on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2093 of 2009(Y)


1. P.P.LEELA, MANAGER,
                      ...  Petitioner
2. P.K.ROOPESH, H.S.A.(ENGLISH),

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

5. K.P.JYOTHI,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/02/2009

 O R D E R
                         P.N.RAVINDRAN, J.
         ======================================
                      W.P.(C)No.2093 of 2009
          ======================================
             Dated this the 19th day of February 2009

                            JUDGMENT

The first petitioner is the Manager of the Parassinikkadavu

High School, a recognized aided school, governed by the

provisions of the Kerala Education Act, 1958 and the Kerala

Education Rules. The second petitioner is a teacher appointed by

the first petitioner.

2. The Parassinikkadavu High School is run by the

Parassinikkadavu High School Society. The first petitioner was

elected as the Manager of the school in the meeting of the

members of the Parassinikkadavu High School Society held on

23.4.2006. Her appointment as Manager was approved by the

District Educational Officer, Kannur only by Ext.P3 order dated

31.7.2008, with effect from 23.4.2006. In the meanwhile,

Sri.P.P.Venugopalan, the former Manager of the school appointed

the fifth respondent, who is admittedly a Rule 51A claimant as

High School Assistant (Physical Science) as per Ext.P14 order

dated 13.6.2008. It was shortly thereafter that the District

Educational Officer, Kannur issued Ext.P3 order approving the first

petitioner as the Manager of the school and Ext.P5 staff fixation

order for the academic year 2008-2009. Though in Ext.P5 staff

fixation order, the District Educational Officer, Kannur had

sanctioned two posts of High School Assistant (English), taking

W.P.(C)No.2093/2009 2

note of the fact that there was only one incumbent holding the

post of High School Assistant (English), he directed that

Sri.P.P.Dinesan, High School Assistant (Mathematics) found to be

in excess, shall be adjusted against the second post of High

School Assistant (English). In other words, Sri.P.P.Dinesan, High

School Assistant (Mathematics) was allowed to continue in the

school by adjusting the excess post of High School Assistant

(Mathematics) against the second post of High School Assistant

(English) which was then lying vacant.

3. After Ext.P3 order was passed, the first petitioner filed

Ext.P6 appeal before the Deputy Director of Education, Kannur

challenging Ext.P5 staff fixation order to the extent it ordered

retention of Sri.P.P.Dinesan, High School Assistant (Mathematics)

by accommodating him against the vacant post of High School

Assistant (English). In Ext.P6 appeal, the first petitioner contended

that as the sanctioned post is that of High School Assistant

(English), the High School Assistant (Mathematics) found in excess

cannot be accommodated against the said vacancy. Shortly

thereafter he issued Ext.P7 order dated 24.9.2008 appointing the

second petitioner as High School Assistant (English). The first

petitioner thereafter issued Ext.P9 notice dated 24.11.2008 to the

fifth respondent informing her that her appointment as High

W.P.(C)No.2093/2009 3

School Assistant (Physical Science) by Sri.P.P.Venugopalan, the

former Manager after 23.4.2006, is unathorised, that there is no

sanctioned post to accommodate her as High School Assistant

(Physical Science) and that in order to satisfy the subject

requirement, appointment has to be made to the post of High

School Assistant (English). She was also called upon to show cause

why her services should not be terminated with effect from

13.6.2008, the date on which Ext.P14 appointment order was

issued by Sri.P.P.Venugopalan, the former Manager. The fifth

respondent submitted Ext.P10 reply dated 28.11.2008. The first

petitioner thereafter passed Ext.P11 order dated 4.12.2008

terminating the fifth respondent’s service.

4. Shortly thereafter, the Deputy Director of Education, Kannur

rejected Ext.P6 appeal filed by the first petitioner by Ext.P8 order

passed on 23.12.2008. The District Educational Officer, Kannur

thereafter passed orders on 5.1.2009 approving the appointment

of the fifth respondent as High School Assistant (Physical

Science). By Ext.P17 order passed on 6.1.2009, the District

Educational Officer, Kannur also declined to approve the second

petitioner’s appointment as High School Assistant (English). The

first petitioner has aggrieved by Ext.P8 order passed by the

Deputy Director of Education, Kannur by which Ext.P5 staff

W.P.(C)No.2093/2009 4

fixation order was upheld, filed Ext.P12 revision petition before

the Director of Public Instruction and Ext.P13 revision petition

before the Government both on the same day, viz.17.1.2009. She

has aggrieved by Ext.P17 order passed by the District Educational

Officer declining to approve the second petitioner’s appointment

as High School Assistant (English) filed Ext.P18 appeal and

Ext.P19 revision petition before the Deputy Director of Education,

Kannur and the State Government respectively on 17.1.2009. The

first petitioner has, aggrieved by the order passed by the District

Educational officer approving the fifth respondent’s appointment,

filed Ext.P15 appeal before the Deputy Director of Education,

Kannur and Ext.P16 revision petition before the State

Government, both on 17.1.2009. In this Writ Petition, the

petitioners challenge the orders passed by the educational

authorities adverse to their interests and also seek other reliefs.

5. When the Writ Petition came up for admission on 21.1.2009,

this Court issued notice before admission to the respondents, in

order to ascertain whether to avoid delay and to prevent

conflicting decisions being passed, the appeals and revisions

pending before the various authorities can be consolidated and

disposed of by one authority. When the Writ petition was heard

today, the learned counsel appearing for the parties agreed that

W.P.(C)No.2093/2009 5

the revision petitions and appeals pending before the various

authorities can be consolidated and heard and disposed of either

by the Director of Public Instruction or the State Government.

6. On going through the pleadings, I notice that challenging

Ext.P8 order passed by the Deputy Director of Education, Kannur

the first petitioner has filed Ext.P12 revision petition before the

Director of Public Instruction and Ext.P13 revision petition before

the Government. Likewise, challenging Ext.P17 order passed by

the District Educational Officer declining to approve the second

petitioner’s appointment, the first petitioner has filed Ext.P18

appeal before the Deputy Director of Education, Kannur and

Ext.P19 revision before the State Government. Likewise,

challenging the approval given to the fifth respondent’s

appointment, the first petitioner has filed Ext.P15 appeal before

the Deputy Director of Education, Kannur and Ext.P16 revision

petition before the State Government. As per Rule 8A of Chapter

XIVA of the Kerala Education Rules, orders relating to approval of

appointment are revisable by the Director of Public Instruction.

The dispute arising out of the approval of the fifth respondent’s

appointment and the rejection of the second petitioner’s

appointment can therefore be resolved by the Director of Public

Instruction exercising the power conferred on him under Rule 8A

W.P.(C)No.2093/2009 6

of Chapter XIV A of the Kerala Education Rules. As regards the

challenge to Ext.P8, the first petitioner has filed Ext.P12 revision

petition before the Director of Public Instruction and Ext.P13

revision petition before the State Government. Rule 12E(3) of

Chapter XXIII of the Kerala Education Rules empowers the Director

of Public Instruction to entertain and dispose of revision petitions

arising out of staff fixation orders. In these circumstances, I am of

the considered opinion that the Director of Public Instruction can

be directed to entertain and dispose of Exts.P15 and 18 appeals

along with Ext.P12 revision petition. I accordingly dispose of this

Writ Petition with the following directions:

a) The Director of Public Instruction shall hear and dispose of

Ext.P12 revision petition arising out of Ext.P5 staff fixation order

passed by the District Educational Officer, Kannur and Ext.P8

appellate order passed by the Deputy Director of Education,

Kannur. This shall be done within four months from the date on

which the first petitioner produces a certified copy of this

judgment before the Director of Public Instruction.

b) The Deputy Director of Education, Kannur shall make over

Ext.P15 appeal filed by the first respondent from the order passed

by the District Educational Officer on 5.1.2009 approving the

appointment of the fifth respondent as High School Assistant

W.P.(C)No.2093/2009 7

(Physical Science). This shall be done within one month from

today. The Director of Public Instruction shall, on receipt of the

same, entertain it as a revision petition filed under Rule 8A of

Chapter XIVA of the Kerala Education Rules and dispose of the

same within the time limit of four months stipulated above.

c) The Deputy Director of Education, Kannur shall likewise,

make over Ext.P18 appeal filed by the first petitioner from Ext.P17

order passed by the District Educational Officer, Kannur declining

to approve the second petitioner’s appointment as High School

Assistant (English). The Director of Public Instruction shall, on

receipt of the same entertain it as a revision petition filed under

Rule 8A of Chapter XIVA of the Kerala Education Rules and

dispose of the same within the time limit of four months

stipulated above.

d) The Director of Public Instruction shall issue notice to the

petitioners, the fifth respondent and Sri.P.P.Dinesan (High School

Assistant (Mathematics) and afford them a reasonable opportunity

of being heard before orders are passed in the matter. The

Director of Public Instruction shall also endeavour to hear all the

revision petitions on the same day and pass a common order

giving reasons.

e) Exts.P13, 16 and 19 revision petitions filed by the first

W.P.(C)No.2093/2009 8

petitioner before the State Government shall stand struck off and

the Government need not pass orders thereon.

f) It will be open to the parties who are aggrieved by the order

passed by the Director of Public Instruction to move the State

Government in revision invoking Rule 92 of Chapter XIV-A of the

Kerala Education Rules.

g) It is clarified that though the first petitioner has passed

Ext.P11 order on 4.12.2008 terminating the services of the fifth

respondent, the fifth respondent need not challenge it separately

for the reason that her appointment has been approved by the

District Educational Officer, Kannur. The fifth respondent’s right

to continue in service would depend on the orders to be passed

by the Director of Public Instruction, as directed above or the

orders if any, passed thereafter by the State Government or by

this Court, if moved by the parties.

P.N.RAVINDRAN, JUDGE

css/