High Court Kerala High Court

The Manager vs N.Radhakrishnan Nair on 18 September, 2008

Kerala High Court
The Manager vs N.Radhakrishnan Nair on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 509 of 2008()


1. THE MANAGER, S.V.M.M.HIGH SCHOOL,
                      ...  Petitioner

                        Vs



1. N.RADHAKRISHNAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE DEPUTY DIRECTOR (EDUCATION),

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.P.ALI

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :18/09/2008

 O R D E R
         J.B.Koshy & K.P.Balachandran, JJ.
         ---------------------------------
                W.A.No.509 of 2008
         ---------------------------------

                     JUDGMENT

Koshy, J.

The appellant is the Manager of an Aided

School. A vacancy of Headmaster arose on 1.4.1993

consequent on retirement of the then Headmaster.

The post of Headmaster was not filled up and a

request was made to give extension to the retired

Headmaster. While the said request was pending, the

senior most teacher was given charge as

Headmistress pending decision of the Government.

That request was declined by the Government on

12.4.1994. The Manager appointed one Meenakshi Amma

as the Headmistress. According to the Manager, she

was the senior most qualified claimant to that

post. The writ petitioner, the first respondent in

the writ appeal questioned the appointment of above

Meenakshi Amma as Headmistress and according to

him, he ought to have been appointed in that

WA 509/08 2

retiral vacancy that arose on 1.4.1993. Even

though his claim was accepted by the educational

authorities, by Exhibit P4, Government directed to

approve the appointment of Meenakshi Amma as the

Headmistress of the School and Meenakshi Amma’s

appointment was approved as per Exhibit P5.

Thereafter, the writ petitioner challenged Exhibit

P4, which resulted in Exhibit P6 judgment dated

23.8.2000. The dispute arose because the Manager

was under the impression that a Language teacher

cannot be appointed as the Headmaster and the writ

petitioner was a Language teacher, even though he

was a graduate teacher. The learned single Judge,

by judgment dated 23.8.2000, held that the writ

petitioner was qualified to be appointed as

Headmaster in the vacancy which arose on 1.4.1993.

Since appointment of the petitioner was delayed

Rs.10,000/- was also granted as cost while

disposing of the writ petition. The fourth

respondent approached the Honourable Supreme Court

WA 509/08 3

filing SLP. By Exhibit P13 order dated 2.8.2002 SLP

was disposed of with the following directions:

“It is submitted by the learned
senior counsel for the petitioner
that Respondent No.5 has since
retired, therefore, the cause of
action does not survive. Hence,
SLPs have become infructuous.
However, we make it clear that in
future, the appointment will be
made in accordance with the Rules.
The special leave petitions are
disposed of.”

2. Meenakshi Amma retired from service on

31.5.2002. Thereafter, the writ petitioner was

appointed on 19.10.2002. On retirement of Meenakshi

Amma, in between, another teacher was appointed as

the Headmistress. According to the Manager, on the

basis of the directions of this Court only another

teacher was appointed whose appointment was also

approved. The petitioner filed the present writ

WA 509/08 4

petition contending that he is entitled to get

salary with effect from 1.4.1993. His claim for

salary was declined by the DEO by Exhibit P19 order

and that was challenged before this Court and the

learned single Judge directed to pay salary to the

petitioner from 1.4.1993 onwards and directed the

Government to recover the amount from the Manager

in view of Chapter III Rule 7(4) KER. As per the

above Rule, in case the Manager commits serious

irregularities causing monetary loss to the

teachers/Government, the loss sustained to the

teachers/Government should be recovered from the

Manager under the provisions of the Revenue

Recovery Act as if it is an arrear of public

revenue due on land. In various decisions of this

Court right of the Government to recover such loss

and entitlement of salary to the teachers who were

illegally denied appointment were reiterated.

Those decisions were also quoted in the impugned

judgment.

WA 509/08 5

3. The question is whether any patent

illegality was committed by the Manager and whether

the first respondent is entitled to get salary from

1.4.1993 onwards. Proceedings and various writ

petitions filed show that the appellant Manager was

contesting the right of the first respondent to

become a Headmaster bona fidely as he was under the

impression that he cannot be appointed as

Headmaster being a Language teacher. In any event,

in view of Exhibit P4 order of the Government, it

cannot be stated that he had acted illegally in

appointing Meenakshi Amma as the Headmistress.

Exhibit P4 order of the Government reads as

follows:

“I am to forward herewith a copy of
the representation 1st cited and to
direct you to approve the appointment
of Smt.Meenakshi Amma as Headmistress
with effect from 14.4.1994 subject to
decision in O.P.No.4436/94/HC filed
by Sri.N.Radhakrishnan Nair, HSA

WA 509/08 6

(Hindi) as there is no stay in the
O.P. or any interim direction of the
Honourable High Court of Kerala.”

Only after Exhibit P4 order, Meenakshi Amma’s

appointment was regularised by Exhibit P5. We also

note that during all these periods, Meenakshi Amma

was working as Headmistress and the writ petitioner

was working only as a teacher. But, by Exhibit P6

judgment, learned single Judge positively directed

that the first respondent was entitled to be

appointed as Headmaster with effect from 1.4.1993.

The directions in Exhibit P6 judgment were very

clear. The Manager ought to have appointed the

first respondent at least after Exhibit P6 judgment

of the learned single Judge dated 23.8.2000. Even

though it was appealed against, no stay was granted

and the appeal was dismissed on 19.10.2000. The

Honourable Supreme Court admitted the SLP on a

limited ground and did not grant stay of Exhibit P6

judgment, even though contempt proceedings were

WA 509/08 7

only stayed. In these set of facts, we are of the

opinion that the writ petitioner will be entitled

to get all the service benefits, except salary with

effect from 1.4.1993 and he will be entitled to

salary with effect from Exhibit P6 judgment dated

23.8.2000, wherein, a positive direction was issued

by this Court to appoint him as the Headmaster.

He was denied promotion for no fault of his at

least after 23.8.2000. The monetary loss caused to

the petitioner after 23.8.2000 has to be reimbursed

by the appellant. In the above circumstances, we

are of the view that the writ petitioner need be

given notional promotion with service benefits with

effect from 1.4.1993, but will be entitled to get

salary only from 23.8.2000. He is not entitled to

get salary for the periods from 1.4.1993 to

23.8.2000, as during the above periods Meenaskhi

Amma was working as Headmistress on the basis of

Exhibit P4 order of the Government. He was also

not functioning as the Headmaster during all the

WA 509/08 8

above periods. The amount to be paid (the

difference in salary as teacher and Headmaster) to

the writ petitioner can be recovered from the

Manager. The judgment of the learned single Judge

is modified accordingly.

The appeal is allowed in part. Since the

appeal is allowed in part the cost of Rs.10,000/-

is reduced to Rs.5,000/-.

(J.B.Koshy, Judge)

18th September, 2008
(K.P.Balachandran, Judge)
tkv