High Court Kerala High Court

Joy Joseph vs State Of Kerala on 6 October, 2010

Kerala High Court
Joy Joseph vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14171 of 2008(K)


1. JOY JOSEPH, H.S.S.T.MATHEMATICS,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR, OF HIGHER SECONDARY EDUCATION,

3. MANAGER, VALANCHERY HIGHER SECONDARY

4. T.VIJAYA RAGHAVAN, PRINCIPAL,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :SRI.T.K.SAIDALIKUTTY

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

 Dated :06/10/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.14171 of 2008-K-
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 6th day of October, 2010.

                                 JUDGMENT

The petitioner challenges the orders Exts.P7 and P10 and is seeking

for a declaration that he is entitled to be appointed as Principal with effect

from 12.11.2001.

2. The petitioner is working as Higher Secondary School Teacher

under respondents 2 and 3. The contest is between the petitioner and the 4th

respondent who has been appointed as the Principal of the school after a

process of selection.

3. The service particulars show that the petitioner joined the third

respondent’s school on 12.11.1981. This appointment was upto 31.3.1982

and again he was reappointed as H.S.A. Mathematics in the regular vacancy

on 1.6.1982. The said appointment was duly approved. He got appointment

as H.S.S.T. on 27.8.1998. The 4th respondent joined the school as UPSA

Malayalam and got promoted as H.S.A. Malayalam on 8.6.1989. This post

was approved with effect from 26.8.1990 and his continuous service

commenced from 26.8.1990. He was later appointed as HSST on the same

day on which the petitioner was appointed, but on a part-time basis. His

wpc 14171/2008 2

appointment as HSST was later approved with effect from 14.7.1999.

4. The petitioner is having the academic qualification M.Sc.

Mathematics, B.Ed. and M.Ed. He has passed the Account Test Lower and

Higher, KER Account Test for Executive Officers. He is also having an

additional qualification of M.A. Psychology. Th 4th respondent’s

qualification is M.A. and B.Ed. Malayalam.

5. The management initiated steps for appointment of Principal in the

light of the decision of a Full Bench of this Court in Janardhana Kidavu

v. State of Kerala (2005 (1) KLT 94). Ext.P2 is the copy of the notification

issued by the Manager. The petitioner also responded to the notification.

By Ext.P4, the 4th respondent was appointed as Principal. The

petitioner challenged the same by a representation Ext.P5. But the

appointment of the 4th respondent was approved as per Ext.P6 order. The

petitioner had been representing the matter before the second respondent

again, but his claim was rejected by Ext.P7 order. The petitioner was

canvassing the correctness of the orders, in the light of the fact that he is

senior to the 4th respondent in the post of HSST also. The first respondent

ultimately by Ext.P10 order, rejected the contentions of the petitioner. The

view taken therein is that as per Chapter XXXII K.E.R., the post of

wpc 14171/2008 3

Principal in Aided Higher Secondary Schools is a selection post. The

appointment to the post of Principal should be made on the basis of the

recommendation of the selection committee constituted as per rules. Also,

seniority alone could not be the criterion for selection. The 4th respondent

as placed first rank in the selection list and the management gave him

appointment which was approved by the Director.

6. The petitioner is relying upon various Govt. Orders, viz. Exts.P11

to P15 in support of the plea that seniority in the Higher Secondary level has

to be reckoned for the purpose of appointment of Principal.

7. The respondents have filed a counter affidavit supporting the order

passed by the Government.

8. Chapter XXXII was introduced originally as per G.O.(P)

No.331/2001/G.Edn. dated 9.11.2001 with effect from 12.11.2001. As far

as the method of appointment to the post of Principal, the rule originally

provided as follows: (i) by promotion from category 2 under the respective

educational agency; OR (ii) by transfer from qualified Headmasters of

Aided High Schools under the respective educational agency. The

qualification is provided under Rule 6 which is as follows:

wpc 14171/2008 4

1. Principal By promotion (1) Master’s Degree with not less than
50% marks from any Universities in
Kerala or a qualification recognised as
equivalent thereto by any University
in Kerala

(2) B.Ed. Degree from any Universities in
Kerala or a qualification recognised as
equivalent thereto by any University in
Kerala

(3) Minimum approved teaching experience
of 12 years.

Note: Preference shall be give based on the
teaching experience at Higher Secondary
level.

By transfer (1) Master’s Degree with not less
than 50% marks from any of the
Universities in Kerala or a Qualification
recognised as equivalent thereto by
any University in Kerala

(2) B.Ed. Degree from any of the
Universities in Kerala or qualification
recognised as equivalent thereto by any
University in Kerala

(3) Minimum approved teaching experience
of 12 years of Higher Secondary/High
School level.

Note (i) to Rule 4 is also important while considering the claims of the

petitioner herein. Thereby, the selection committee has to conduct the

selection and the recommendation of the selection committee is the basis

wpc 14171/2008 5

under which the management can make the appointment.

9. Learned counsel for the petitioner submitted that the 4th

respondent is lacking minimum approved teaching experience of 12 years

as H.S.A. as well as HSST and therefore the 4th respondent was not eligible

for consideration.

10. What is provided under Rule 6 is minimum approved teaching

experience of 12 years. It is not specified whether the teaching experience

should be at the level of H.S.A. or H.S.S.T. The Note (ii) to Rule 4 provides

that preference shall be given to Aided Higher Secondary School Teachers

having teaching experience at the Higher Secondary School level. Only in

the method provided for by transfer appointment, it is provided that there

should be minimum approved teaching experience of 12 years of Higher

Secondary/High School level

11. The first question is whether the selection itself was legal or not.

Herein as far as the proceedings of the selection committee is concerned, the

main complaint raised by the petitioner is that he was not given any

preference based on his seniority. The challenge is not against the method

of selection, i.e. against the assignment of marks or criteria adopted by the

selection committee. Therefore, what is pointed out is that experience and

the seniority of the petitioner was not given due preference. The argument

wpc 14171/2008 6

is developed like this. The 4th respondent is having service as U.P.S.A. also.

In that view of the matter, it is pointed out that the preference granted to the

4th respondent above that of the petitioner, cannot be justified.

12. Learned counsel appearing for the Manager submitted that the

appointment of the 4th respondent was not on temporary basis as HSST, but

he was an HSST Junior in the light of the assignment of periods and that

will not show that he was not in the cadre of HSST. It is also pointed out

that Note 2 to Rule 4 only says that preference shall be given at the Higher

Secondary School level. There is dispute whether the term Higher

Secondary School level should mean regular service on a full time basis.

According to learned counsel for the petitioner, only a full time service

alone can be reckoned, whereas learned counsel for the Manager submitted

that there is no such distinction, going by the provisions of the rule.

13. Evidently, what is mentioned is the service at the Higher

Secondary School level. It is not specified that the teaching experience as

part time or Junior HSST is not reckonable. In that view of the matter, I

find force in the submission made by the learned counsel for the Manager.

14. Learned counsel for the petitioner submitted that the service of

the 4th respondent at U.P. level cannot help him to gain any preference. In

fact, this Court in Prasannakumari v. Director of Higher Secondary

wpc 14171/2008 7

Education (2006 (1) KLT 356), while interpreting Rule 6 of Chapter

XXXII, held that teaching experience can also be teaching experience as

U.P.S.A. also. The distinction in the wording at different parts of the

Rules have been examined and it was held thus in para 10:

“When Rule 6 is carefully examined, it will be seen that when it

comes to the first mode of appointment of Principal, i.e. promotion

from H.S.S.Ts., the third qualification is mentioned as minimum

teaching experience of 12 years and it is not insisted that the

teaching experience should be at the High School or Higher

Secondary school level. But when it comes to the second mode of

appointment, i.e. by transferring qualified High School

Headmasters, then it is clearly provided that minimum teaching

experience of 12 years shall be at the High School or Higher

Secondary School level. It is to be noticed that one of the

alternative methods for appointment of Higher Secondary School

Teacher and Higher Secondary School Teacher (Junior) under R.4

is by transfer posting of qualified U.P.S.As. and L.P.S.As. The

minimum teaching experience of 12 years which is necessary when

Principals are appointed by promotion from the cadre of Higher

Secondary School Teachers can also be teaching experience at the

U.P.S.A. level is only to be accepted, more so since the language

of the rule does not admit of any ambiguity, though from the point

of view of academicians it would have been ideal if it was insisted

that the teaching experience should be at the High School/Higher

Secondary School level.”

wpc 14171/2008 8

Therefore, nothing turns upon the contention that teaching experience at the

U.P. school level, could not have been reckoned.

15. Mainly the petitioner’s argument is based upon the seniority he is

having. Evidently, the rules provide for a selection by a selection

committee. Of course, if the seniority alone was the criteria the petitioner

should have been selected in the normal way. All the Govt. Orders relied

upon the petitioner would have helped the petitioner to sustain the claims if

the appointment of Principal was done in terms of the Govt. Orders in force

at the relevant time. But herein, the appointment was in terms of the

provisions of Chapter XXXII, after the rules were implemented. Therefore,

the criteria, if any, provided under the Govt. Orders which were in existence

then or which were issued to clarify certain aspects, may not advance the

case of the petitioner. Going by Note 1 to Rule 4, the post is a selection

post and the appointment will have to be made on the basis of the

recommendation of the selection committee. Therefore, as the 4th

respondent was ranked first in the rank list, unless the ranking itself was

challenged on clear grounds, the authority could not have gone through the

process of selection also. In that view of the matter, the seniority alone will

not help the petitioner.

Therefore, the order passed by the Government, Ext.P11 cannot be

wpc 14171/2008 9

faulted. The view taken therein is only in terms of the settled principles.

Hence, the writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/