High Court Kerala High Court

Jayasudha S vs State Of Kerala on 28 October, 2010

Kerala High Court
Jayasudha S vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9314 of 2010(L)


1. JAYASUDHA S.
                      ...  Petitioner
2. GIRIJA NAIR, LECTURER IN PHYSICS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF COLLEGIATE

3. THE DIRECTOR OF COLLEGIATE EDUCATION,

4. KERALA UNIVERSITY,REP BY ITS REGISTRAR.

5. MANAGER,N.S.S.COLLEGES(SECRETARY,N.S.S

6. THE PRINCIPAL, M.G.COLLEGE,

7. THE PRINCIPAL, M.M.S.S.S.COLLEGE,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.M.RAJAGOPALAN NAIR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :28/10/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                  W.P.(C). NO. 9314 OF 2010 L
             ------------------------------------------------------
             Dated this the 28th day of October, 2010

                                JUDGMENT

The first petitioner was appointed as Lecturer in Physics in

M.G.College, Thiruvananthapuram as per Ext.P1 appointment order

dated 11.11.2008. The second petitioner was appointed as Lecturer

in Physics in M.M.N.S.S.College, Kottiam, Kollam, as per Ext.P2

order of appointment. The University of Kerala approved the

proposal for appointment of the petitioners. The University assessed

the workload and found that the petitioners could be duly appointed

in the Colleges.

2. However, when the salary bills of the petitioners were

prepared by the Principal and forwarded to the Deputy Director of

Collegiate Education for obtaining his counter signature, it was not

countersigned by the Deputy Director of Collegiate Education in the

case of the first petitioner and it was rejected by the Deputy Director

in the case of the second petitioner. Rejection of the salary bill of the

second petitioner was made as per Ext.P7 on the ground that the

concurrence of the Government was not obtained and therefore, the

claim could not be entertained. As per Ext.P8 letter dated 29.7.2009,

W.P.(C) NO.9314 OF 2010

:: 2 ::

the Deputy Director directed the Principal (7th respondent) to send

the proposal for approval of appointment of the second petitioner.

3. The learned counsel for the petitioners submitted that when

the appointment is approved by the University, the Government is

not entitled to deny salary to the Lecturers. It is submitted that the

issue is well settled by the decisions in Shalini Rachel v. Manager,

Christian College (2007 (3) KLT 355) and in Cherian Mathew v.

Principal, S.B.College, Changanassery (1998 (2) KLT 144). In

Shalini Rachel’s case, it was held thus:

“9. We are of the view, above mentioned

provisions of the University Act, Statutes and

Ordinances would clearly indicate that it is for the

University to sanction the post as per clause (3) of

Statute 14 of the Kerala University (Conditions of

Service of Teachers and Members of Non-teaching

Staff) First Statutes, 1979 in the case of private colleges

coming under the Direct Payment Scheme, depending

upon the work load and staff pattern fixed by the

University. Once University accords sanction of a post

and grants approval depending upon the work load and

staff pattern, the Deputy Director of Collegiate

Education shall verify before making direct payment of

W.P.(C) NO.9314 OF 2010

:: 3 ::

salaries as to whether the post for which payment is

claimed is in accordance with the staff pattern and

workload fixed by the University. If the University grants

approval noticing that it is in accordance with the staff

pattern and work load fixed by it, the Director of

Collegiate Education or the officers concerned are

obliged to make payment of salary as per the direct

payment scheme.

10. Scope of S.57(2) of the Kerala University Act

has to be tested in the light of the above mentioned

statutory provisions. Power of the University in granting

approval as well as sanctioning posts after ascertaining

the work load and fixation of staff pattern as per the

Statutes has not been taken away by the University

Amendment Act 2 of 2005. Clear cut provisions have

been made in the University Statutes and Ordinances

as to how the work load has to be assessed and staff

strength fixed so as to avoid unnecessary appointments.

Further the interest of the students is also to be

safeguarded by appointing sufficient number of teachers

without delay. Power is also conferred on the Deputy

Director of Collegiate Education to take up the matter

with the University in case there is any doubt with the

approval granted. In appropriate cases, Government

can also examine the action taken by the Deputy

Director and address the University through him.

W.P.(C) NO.9314 OF 2010

:: 4 ::

11. We have no reason to think that an august

body like Syndicate or the Deputy Director of Collegiate

Education would act arbitrarily or against public interest

while exercising powers statutorily conferred on them.

Sub-s. (1) of S.57 only says that appointments to the

posts eligible to receive salary from the Government

shall be made only after getting prior sanction from or

from such officers authorised by the Government. For

filling up the posts sanctioned by the University on the

basis of work load or staff pattern, no prior permission of

the Government is necessary. Once Syndicate of the

University grants approval for filling up the existing

vacancies depending upon the workload and staff

pattern Government is obliged to pay salary of the

teachers appointed by duly constituted Selection

Committee. If Government or its officers find that the

approval was granted by the University illegally it can

always take up the matter before the University or other

forums so that public interest will not suffer. S.57(1)

was introduced not to take away the statutory powers

already conferred on the Syndicate of the University.

Principle laid down in Cherian Mathew’s case, supra in

our view, still holds good. In view of the above

mentioned circumstances, we are inclined to affirm the

judgment of the learned single Judge in W.P.(C)

No.12109 of 2006 and dismiss W.A.No.940 of 2007.”

W.P.(C) NO.9314 OF 2010

:: 5 ::

4. The decision of the Division Bench in Cherian Mathew’s

case was followed in Shalini Rachel’s case.

5. In view of the binding decisions of the Division Bench, the

Deputy Director of Collegiate Education was not justified in not

honouring the salary bill of the second petitioner or in withholding

the salary bill of the first petitioner. Ext.P7, to the extent it relates to

the second petitioner, and Ext.P8 are accordingly quashed. The

petitioners are entitled to get salary in view of the fact that their

appointments were duly approved by the University. The Deputy

Director of Collegiate Education shall countersign the salary bills of

the petitioners presented to him without raising any objection that

prior concurrence of the Government was not obtained or on the

ground of any workload or on any other ground which will go against

the dictum laid down in Cherian Mathew’s case and Shalini Rachel’s

case referred to above.

The Writ Petition is allowed as above.

(K.T.SANKARAN)
Judge

ahz/