High Court Kerala High Court

Smt.Sindu B.S. vs The Assistant Educational … on 12 October, 2009

Kerala High Court
Smt.Sindu B.S. vs The Assistant Educational … on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27634 of 2009(Y)


1. SMT.SINDU B.S., ASSISTANT TEACHER,
                      ...  Petitioner
2. SMT.K.L.SHIJILA,

                        Vs



1. THE ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  : No Appearance

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

 Dated :12/10/2009

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.27634 OF 2009
                ---------------------------------------
           Dated this the 12th day of October, 2009.


                          J U D G M E N T

It is the second time that the petitioners are before this

Court seeking approval of their appointments. The complaint

raised by the petitioners is that in spite of the judgment

Exhibit P3, the Assistant Educational Officer has granted approval

without complying with the directions issued in the said

judgment. Shortly stated, the relevant facts for the disposal of

the writ petition are the following:

2. The 1st petitioner was appointed on 05.06.2006 and the

2nd petitioner on 18.06.2007. The issue regarding their approval

was finally decided by the Additional Director of Education

(Academic) by Exhibit P1. Therein the approval of appointment

of the 1st petitioner from 01.06.2007 was rejected and the action

of the District Educational Officer in directing the approval of

Sri.K.M.Saju from 01.06.2007 was found proper. There was a

further direction to appoint Smt.K.L.Shijila in the promotion

W.P.(C) No.27634/2009 2

vacancy. The said order was under challenge before this Court in

W.P.(C)No.10003/2009. During the pendency of the writ

petition, the disputes between the parties were settled and

Exhibit P2 is the copy of the agreement.

3. Going by the terms contained in Exhibit P2, the

1st petitioner will have to be adjusted against the vacancy which

arose on 05.06.2007 consequent on the promotion of

Sri.K.Balakrishnan, U.P.S.A as Headmaster. The 2nd petitioner

will have to be adjusted against the vacancy which arose

consequent on the promotion of Sri.V.C.Sreedharan, U.P.S.A as

Headmaster with effect from 02.06.2008.

4. This Court disposed of the writ petition in terms of the

agreement and after quashing Exhibit P12 order produced in that

writ petition (Exhibit P1 produced here). This Court issued the

following directions in paragraph 3 of the writ petition:

“Therefore, the writ petition is disposed of in

terms of the agreement, Ext.P14. Ext.P12 order is

therefore quashed. The Manager will forward fresh

proposal in terms of the agreement, to the 4th

respondent and the 4th respondent will take

appropriate action to approve the appointments.

W.P.(C) No.27634/2009 3

Final orders shall be passed by the 4th respondent,

within one month from the date of receipt of proposal

from the Manager. The other legal issues raised in

the writ petition are left open”.

5. Thereafter, the Manager issued fresh appointment orders

as Exhibits P4(a) and P4(b). But, while granting approval, the

Assistant Educational Officer has granted approval to the

petitioners on daily wages from 17.08.2009 to 31.03.2010 and

probationary from the date of reopening of the school in the next

academic year 2010-2011. This is under challenge in this writ

petition.

6. Heard the learned Government Pleader appearing for the

respondent. It is pointed out that the copy of Exhibit P2 and

copy of the relinquishment of the claim of the 2nd petitioner were

not produced and therefore, the Assistant Educational Officer

passed orders of approval in terms of the appointment orders. It

is submitted by the learned counsel for the petitioners that the

original of Exhibit P2 was produced before the Assistant

Educational Officer for perusal by the 1st petitioner herself and if

it is required, the same will be produced again.

W.P.(C) No.27634/2009 4

7. As far as the the question of producing copy of the

relinquishment is concerned, it is pointed out that in the light of

the specific clauses contained in Exhibit P2, same is not required.

I find force in the said submission made by the learned counsel

for the petitioners. The terms of compromise have been clearly

recorded in Exhibit P2 and the same have been approved by this

Court in Exhibit P3. Therefore, action will have to be taken in

terms of the compromise itself and as directed in Exhibit P3

judgment in W.P.(C) No.10003/2009. The question of producing

any fresh relinquishment does not arise. It is clear that the

approval granted on daily wages is also wrong. Therefore, this

writ petition is disposed of in the following terms:

The endorsement in

Exhibits P4(a) and P4(b) whereby the approval is granted only on

daily wages from 17.08.2009 to 31.03.2010 will stand set aside.

The Assistant Educational Officer will pass fresh orders in the

matter in terms of the conditions stipulated in Exhibit P2 and the

petitioners or the Manager will produce the original of Exhibit P2

before the Assistant Educational Officer and on receipt of the

W.P.(C) No.27634/2009 5

same, appropriate orders will be passed approving the

appointment of the petitioners as proposed in the orders of

appointment on regular basis within a period of one month from

the date of production of a copy of this judgment.

T.R. RAMACHANDRAN NAIR
JUDGE

smp