High Court Kerala High Court

James E.J. vs The State Of Kerala Represented By … on 13 July, 2009

Kerala High Court
James E.J. vs The State Of Kerala Represented By … on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19453 of 2009(B)


1. JAMES E.J., U.P.S.A., ST.GEORGE'S HIGH
                      ...  Petitioner
2. BOBY THOMAS A.T., U.P.S.A.,

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER,

3. CORPORATE MANAGER, CORPORATE EDUCATIONAL

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/07/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                 W.P.(C) No.19453 OF 2009
              ---------------------------------------
            Dated this the 13th day of July, 2009.


                        J U D G M E N T

The petitioners herein are working as Upper Primary School

Assistants under the 3rd respondent-Manager. The 1st petitioner

was appointed as U.P.S.A with effect from 02.07.2008 in a

regular vacancy which arose due to the promotion of Smt.Tessy

Sebastian, U.P.S.A as H.S.A. Exhibit P1 is the copy of the order

of appointment. The 2nd petitioner was appointed as U.P.S.A in

St.Mary’s High School, Marudomkara with effect from 26.06.2008

in a vacancy that arose due to promotion of Sr.Sheeba M.J.,

U.P.S.A as H.S.A (Natural Science). Exhibit P2 is the copy of the

order of appointment.

2. It is pointed out that the appointments of the respective

Teachers have already been approved. The endorsement in the

appointment orders shows that the approval have been granted

on daily wage basis from the respective dates of appointment till

March 2009. Presumably, the orders are passed in the light of

W.P.(C) No.19453/2009 2

Exhibit P3 Government Order, G.O.(P) No.104/2008/G.Edn dated

10.06.2008, which is under challenge in this writ petition.

3. The validity of Exhibit P3 Government Order was under

challenge in various writ petitions before this Court and a Division

Bench of this Court in Unni Narayanan vs. State of Kerala

(2009(2) KLT 604) has held in paragraph 7 that the offending

conditions in Exhibit P2 Government Order cannot stand with the

statutory rules. Therefore, for enforcing them, the relevant rules

require amendment. As long as the rules are not amended,

Exhibit P2 cannot be pressed into service by the Government.

4. Finally in paragraph 12, the following directions were

issued:

“In the case of the writ petitioners in these

cases, orders, if any passed, approving their

appointments on daily wage basis, relying on Ext.P2

Government Order are quashed. All appointments,

whether pending approval or already rejected, shall

be considered/reconsidered by the Educational

Officers concerned and fresh orders shall be passed

in the light of the declaration of law made by us in

W.P.(C) No.25176 of 2008. The salary found due to

be paid to the incumbents concerned shall be

released immediately. The action in this regard

W.P.(C) No.19453/2009 3

shall be completed within six weeks from the date

of production of a copy of this judgment”.

In the light of the above, Exhibits P1 and P2 to the extent to

which approval is given only on daily wage basis are quashed.

The District Educational Officer will pass fresh orders in the light

of the directions issued by the Division Bench above which will

govern this case also. Appropriate orders shall be passed within

a period of two months from the date of receipt of a copy of this

judgment. The petitioners will produce a copy of this judgment

along with copy of the judgment of the Division Bench referred to

above before the District Educational Officer for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp