High Court Kerala High Court

S.Prasanna Kumari vs The State Of Kerala Represented By … on 6 June, 2007

Kerala High Court
S.Prasanna Kumari vs The State Of Kerala Represented By … on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8168 of 2007(V)


1. S.PRASANNA KUMARI,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

5. SRI.K.R.JAYAKUMAR,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/06/2007

 O R D E R
                           A.K. BASHEER, J.
                          --------------------------
             W.P.(C). NOS. 8168, 9621 & 14593 OF 2007
                            ---------------------
                    Dated this the 6th day of June, 2007

                            J U D G M E N T

The short but interesting question that has cropped up in these

three writ petitions is whether the withdrawal of relinquishment of

promotion by the petitioner to the post of Headmaster is legally valid

and sustainable.

2. Relevant facts which are necessary for disposal of these cases

are stated briefly hereunder:

3. The post of Headmaster in the P.T.M. Vocational Higher

Secondary School was due to fall vacant on April 1, 2006. Smt.

Prasanna Kumari, petitioner in W.P.(C). No.8168/07, (“hereinafter

referred to as the teacher”) tendered Ext.P1 letter before the Manager of

the school on October 25, 2005 relinquishing her claim for the post

“temporarily” and up to March 31, 2007. But shortly thereafter, the

teacher withdrew the relinquishment through Ext.P2 communication

dated November 7, 2005. The request for withdrawal was accepted by

the controlling officer on November 25, 2005, as revealed from Ext.P3.

WPC NO. 8168/07 Page numbers

The above order passed by the controlling officer was challenged by

the Manager (petitioner in W.P.(C). No.14593/07) before the Deputy

Director of Education. By Ext.P4 order dated April 20, 2006 the

Deputy Director allowed the appeal and held that temporary

relinquishment made by the teacher would prevail.

4. In the meanwhile, the Manager appointed Sri. K.R.

Jayakumar, the next seniormost teacher, as Headmaster, who has filed

W.P.(C). No.9621/07 to which I will refer a little later. The matter was

taken up before the Government by both the teacher and the manager.

In its order dated March 8, 2007, a copy of which is on record as

Ext.P10 in W.P.(C). No.8168/07, the Government took the view that

approval of appointment of Sri. Jayakumar as Headmaster from April

1, 2006 to March 31, 2007 was valid. The Government further

directed that since the teacher was the seniormost High School

Assistant she be appointed as Headmistress with effect from April 1,

2007. The teacher, the manager and Sri. Jayakumar, the present

incumbent, have challenged the above order passed by the Government

apparently for different reasons.

WPC NO. 8168/07 Page numbers

5. As noticed already, the only question that arises for

consideration is whether a teacher can withdraw her relinquishment for

promotion before it is accepted by the competent authority. The

imbroglio in these cases can be resolved once the above question is

answered. Therefore it is not necessary to refer to the various other

contentions raised by the parties at length.

6. It is trite that an employee can withdraw his resignation from

his job, or relinquishment of promotion to a higher post, at any point of

time before it is accepted by the authority concerned. As mentioned

earlier, the controlling officer had found that there was valid reasons

for the teacher to withdraw her relinquishment. He had held so in

Ext.P2 order. Learned counsel for the manager and the present

incumbent (Sri. Jayakumar) have raised a contention that the

relinquishment could not have been allowed to be withdrawn, since the

letter or communication in this regard was not submitted by the teacher

before the manager. But, in response to the said contention taken by the

manager, the teacher has filed an affidavit controverting the above

statement made by the manager. It has been asserted by the teacher

WPC NO. 8168/07 Page numbers

that the “withdrawal letter” was in fact handed over to Sri. Abhilash,

the son of the then manager, Smt. Santha Kumari Amma (present

manager is her husband). It is pertinent to note that Sri. Abhilash was

working as Vocational Lecturer in the same school. Anyhow, it is the

admitted position that the withdrawal letter was in fact received by the

controlling officer and he had acted on it. It is also beyond controversy

that the manager was also heard before Ext.P3 order was passed by the

controlling officer while upholding the validity of withdrawal of

relinquishment. In short, the fact remains that the controlling officer

found that the withdrawal letter was submitted by the teacher well

before the “relinquishment” was accepted. In that view of the matter,

neither the manager nor the present incumbent can be heard to say that

there was no valid withdrawal of relinquishment of promotion.

7. The question with regard to the right of an employee to

withdraw resignation has been settled by a catena of decisions of this

Court reported in Kumar v. State of Kerala (2002 (2) KLT 630),

George v. State of Kerala (1998 (2) KLT 637) & Hyderali v. State of

Kerala (2001 (1) KLT 763). Having perused the above judgments

WPC NO. 8168/07 Page numbers

carefully, I am satisfied that the rationale adopted and the principles

laid down in those judgments in the matter of withdrawal of resignation

would squarely apply in the case of withdrawal of relinquishment of

promotion also.

8. What remains to be considered is whether the teacher would

be entitled to claim the post of Headmistress from the date when it fell

due or whether she can be placed as Headmistress with effect from

April 1, 2007, as ordered by the Government. It is the admitted

position that Sri. Jayakumar was appointed as Headmaster with effect

from April 1, 2006 till March 31, 2007 and his appointment had been

approved by the District Educational Officer. It was therefore that the

Government had ordered that he could be allowed to continue till

March 31, 2007. Sri. Jayakumar has also challenged Ext.P19 order

issued by the DEO, directing him to handover charge of the school to

Smt. Prasannakumari (petitioner in W.P.(C) No. 8168/07). In view of

the finding entered by me earlier, the said contention raised by Sri.

Jayakumar cannot be sustained. He has to handover charge on expiry

of his term and the manager has to appoint Smt. Prasannakumari as

WPC NO. 8168/07 Page numbers

Headmistress in compliance with the directions issued by the

Government. It is submitted by the learned counsel on behalf of the

teacher that she will be satisfied is she is allowed to function as

Headmistress from today. The above submission is recorded.

However, Sri. Jayakumar will be entitled to draw salary and allowances

attached to the post of Headmaster for the period during which he has

worked.

Therefore, W.P.(C) Nos. 9621/01 & 14593/07 are dismissed.

W.P.(C) No. 8168/07 is disposed of with a direction to the manager to

issue appropriate orders appointing the petitioner as Headmistress, if

there is no other legal impediment.





                                            A.K. BASHEER, JUDGE



vps

WPC NO. 8168/07    Page numbers




                                A.K. BASHEER, JUDGE


                                       OP NO.20954/00

WPC NO. 8168/07    Page numbers

                                      JUDGMENT


                                  1ST MARCH, 2007