High Court Kerala High Court

Smt.Rema vs State Of Kerala on 16 March, 2010

Kerala High Court
Smt.Rema vs State Of Kerala on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14473 of 2005(W)


1. SMT.REMA, UPPER PRIMARY SCHOOL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, HIGHER SECONDARY SCHOOL,

5. SMT.SUJA, HIGH SCHOOL ASSISTANT (HINDI),

6. SMT.HEMALATHA, LOWER GRADE (HINDI)

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/03/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No. 14473 of 2005

                     ==================

                Dated this the 16th day of March, 2010

                            J U D G M E N T

After putting in service in a leave vacancy for the period from

14.11.2000 to 28.2.2001 as a UPSA in the 4th respondents’ school, the

petitioner was appointed in a regular vacancy with effect from

6.6.2001. She is continuing as such. She is a post graduate in Hindi

and has also passed Hindi Vidhwan Examination of the Dakshin

Bharath Hindi Prachar Sabha. Therefore, she is qualified to be

appointed as an L.G. Hindi Teacher and H.S.A (Hindi). Vacancies of

L.G. Hindi Teacher arose in the school on 31.3.2001 and 10.9.2002.

The petitioner requested the manager to consider her for appointment

to the post of L.G. Hindi Teacher, which was refused to be considered

on the ground that both UPSA and L.G. Hindi Teacher carry the same

scale of pay. On 31.3.2003, a permanent vacancy of H.S.A. (Hindi)

arose in the school. The petitioner filed representation dated

13.6.2003 before the manager seeking promotion to that post. The

manager rejected the petitioner’s request, by Ext.P2 dated 27.6.2003.

Simultaneously the petitioner had also represented to the 3rd

respondent-DEO, who passed Ext.P4 order dated 22.8.2003 rejecting

the petitioner’s claim. In that vacancy the manager appointed the 5th

respondent in recognition of her right under Rule 43. Along with the

w.p.c.14473/05 2

claim for appointment to the post of H.S.A. (Hindi), the petitioner also

requested the manager to consider the petitioner for appointment to

the vacancy of L.G. Hindi Teacher, which arose consequent to the

promotion of the 5th respondent as H.S.A. (Hindi). However, the

manager appointed the 6th respondent, who is stated to be the

daughter-in-law of the manager. On both counts, the petitioner

challenged Ext.P4 order of the DEO before the 2nd respondent-Director

of Public Instruction, by filing Ext.P5 appeal. Pursuant to the orders of

this Court in W.P.(C). No.7299/2004, the 2nd respondent considered

the appeal and passed Ext.P6 order dated 3.6.2004, rejecting the

claim of the petitioner on both counts. Challenging Exts.P4 and P6, the

petitioner filed W.P.(C).No.17747/2004 before this Court. This Court

relegated the petitioner to the remedy by way of revision before the

Government. Pursuant thereto, the petitioner filed Ext.P7 revision

petition before the Government, which also was rejected by Ext.P8

order dated 14.3.2005. The petitioner is challenging Exts.P4, P6 and

P8 in this writ petition.

2. The 5th respondent worked as an L.G. Hindi Teacher in a

temporary vacancy for the periods from 28.5.1997 to 30.3.1998 and

12.9.2001 to 28.2.2002. She was appointed in a regular vacancy with

effect from 5.6.2002. The 5th respondent was promoted in a leave

vacancy as H.S.A (Hindi) for the period from 10.9.2002 to 10.12.2002.

w.p.c.14473/05 3

She was reverted as an L.G. Hindi Teacher from 11.12.2002 and she

continued to work as such till 1.6.2003. From 2.6.2003 onwards she

was appointed in a regular vacancy H.S.A. (Hindi), for which the

petitioner has laid a claim. As I have stated, in the resultant vacancy

on promotion of the 5th respondent as H.S.A. (Hindi), the 6th

respondent was appointed in recognition of her claim under Rule 51A

of the XIV-A of the KER, she having been earlier worked as L.G. Hindi

Teacher in a temporary vacancy, which arose on 10.9.2002.

3. The petitioner raises two contentions. First is that the

petitioner is entitled to be preferred for the post of H.S.A. (Hindi) in

view of the provisions of Rule 43B of Chapter XIVA of KER. According

to the petitioner, although by Rule 43B, for promotion to the post of

H.S.A., language L.G. Teachers have been given preference over

regular primary teachers, going by Note to Rule 43B(1), when there

are candidates in more than one category, then promotion shall be

made according to the seniority, from persons possessing the

prescribed qualifications. Therefore, according to the petitioner, since

the petitioner is senior to the 5th respondent, applying the Note to

Rule 43B(1), the petitioner should have been preferred to the 5th

respondent. Regarding the post of L.G. Hindi Teacher given to the 6th

respondent, the petitioner would contend that the petitioner is entitled

to be considered in accordance with the seniority as between the

w.p.c.14473/05 4

UPSAs and L.G. Hindi Teachers in so far as if that claim is not

considered, the petitioner would have to remain as UPSA for ever,

without any chance for promotion as H.S.A., since it would always be

the L.G. Hindi Teacher who would be preferred for appointment as

H.S.A. (Hindi). Therefore, according to the petitioner, the petitioner

should have been considered for appointment to the post of L.G. Hindi

Teacher vacated by the 5th respondent instead of the 6th respondent.

4. The respondents have filed counter affidavits disputing the

contentions of the petitioner. According to them, going by Rule 43B,

language teachers have first preference for being considered for

promotion to the post of H.S.A. and only if there is no L.G. Language

teacher, other categories mentioned in Rule 43B can even be

considered for promotion. Therefore, according to the respondents,

the promotion of the 5th respondent to the post of H.S.A. (Hindi) is

perfectly in accordance with the rules and cannot be challenged by the

petitioner who has no preferential claim in respect thereof. Regarding

the post of L.G. Hindi Teacher, the respondents would contend that the

6th respondent being a Rule 51A claimant, she has to be preferred to

the petitioner who has no such preferential claim for the post of L.G.

Hindi Teacher.

5. I have considered the rival contentions in detail.

6. Rule 43B of Chapter XIV A of the KER reads thus:

w.p.c.14473/05 5

“43.B. (1) Notwithstanding anything contained in rule 43, posts of
full time High School Assistants in a particular Language shall be filled up
by promotion in the following order of preference:

(i) Lower Grade Language Teachers who have the prescribed
qualifications in that Language for promotion to the post of High School
Assistants in that language at the time of occurrence of the vacancy and
who had given option in writing as per G.O (Ms).No.612/Edn. dated
10.11.1964 to continue as Lower Grade Language Teachers.

(ii) Part time High School Assistant in that Language

(iii) Other Lower Grade language Teachers in that Language.

(iv) Regular Primary teachers having the prescribed
qualifications

(v) Craft and Specialist teachers having the prescribed
qualifications

(vi) If no teacher with the prescribed qualifications is available in
the categories mentioned above, Lower Grade Language Teachers in any
other Language having the prescribed qualifications.

Note:-Promotion under this sub-rule shall be made according to
seniority from persons possessing the prescribed qualifications at the
time of occurrence of vacancy.

(2) If qualified teachers as mentioned in sub-rule (1) are not
available in schools under the same Educational agency for promotion to
the post of High School Assistants in that language, qualified candidates
from out side may be appointed to that post.”

On a reading of the same, I do not find any support therein for the

contention raised by the petitioner. If the contention raised by the

petitioner that if candidates are available in more than one category

mentioned in Rule 43B, going by the Note, promotion has to be made

in accordance with the seniority of all persons inter-se in all categories,

then, the preference given in 43B (1) would be totally meaningless.

Note to Rule 43B(1) would only mean that among more than one

w.p.c.14473/05 6

candidate in each category mentioned in 43B(1) promotion shall be

based on seniority. There cannot be consideration of inter se seniority

between the persons in the six categories mentioned therein for that

purpose. Once there is an L.G. Language Teacher available for

promotion, that teacher has to be preferred first to the exclusion of

other five categories mentioned therein. The petitioner belongs to the

fourth category and, as such, she cannot claim preference over the 5th

respondent, who has a better claim than the petitioner under Category

(i). As such, I do not find any merit in the first contention of the

petitioner.

7. Regarding the second point, I note that the 6th respondent

obtained a 51A claim in view of her appointment as an L.G. Hindi

Teacher in a leave vacancy which arose on 10.9.2002. Of course, the

petitioner had requested the manager to appoint the petitioner in that

vacancy. But unfortunately for the petitioner, the petitioner did not

pursue that request. Had the petitioner pursued her request, I could

have held that the manager was bound to consider the application of

the petitioner also for appointment to the post of L.G. Hindi Teacher as

a direct recruit, like any other qualified person. The manager could not

have rejected the application of the petitioner, simply because the

petitioner was working as a UPSA in the school and the post of UPSA

carries the same scale of pay as L.G Hindi Teacher. As I have already

w.p.c.14473/05 7

stated, the petitioner did not choose to pursue her request for

appointment to that post. She again resurrected her claim only in

Ext.P3 dated 13.6.2003, almost an year later. As such, that claim of

the petitioner cannot now be considered validly. Then as between the

petitioner and the 6th respondent for the post of L.G. Hindi Teacher,

the 6th respondent has a better claim as a Rule 51A claimant.

Therefore, the petitioner cannot have a better claim for the post of

L.G. Hindi teacher as against the 6th respondent. As such, the second

contention of the petitioner also fails. However, in case any further

vacancy of L.G. Hindi Teacher arises in the school and the petitioner

requests for being considered for that post, the manager is bound to

consider her application as a direct recruit along with other eligible

candidates. Such right of the petitioner can be denied only if a

candidate having preferential claim under any of the rules in Chapter

XIV-A also applies.

With the above observations, this writ petition is dismissed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                            P.A. to Judge

w.p.c.14473/05    8