High Court Kerala High Court

S.Krishnakumari vs State Of Kerala on 15 October, 2009

Kerala High Court
S.Krishnakumari vs State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1077 of 2009()


1. S.KRISHNAKUMARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE TRAVANCORE DEVASWOM BOARD,

5. M.SURESH,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/10/2009

 O R D E R
     K. BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.
                  ---------------------------------
                   W.A. No. 1077 OF 2009
                  ---------------------------------
          Dated this the 15th day of October, 2009

                       J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The appellant was the writ petitioner. The respondents

herein were the respondents in the Writ Petition.

2. The brief facts of the case are the following:

The appellant and 5th respondent were High School

Assistants (Maths) working in the schools managed by the 4th

respondent. The appellant has continuous service as HSA

(Maths) from 1.6.1988. The 4th respondent has continuous

service as HSA from 30.10.1997. The appellant was working in

Devaswom Board Higher Secondary School, Thiruvalla from

1.6.2000 and the 4th respondent was working in Devaswom

Board High School, Kangazha from 1999.

2. The appellant submitted a representation claiming

transfer to D.B.H.S. Kangazha. While ordering transfer, during

the academic year 2008-2009, the said request was allowed by

W.A. No.1077/2009 2

the Manager as per Ext.P1 order dated 27.5.2008. The appellant

was transferred as HSA (Maths) to Kangazha and in her place

the 4th respondent was posted at Thiruvalla. Later, apparently,

because of the objections raised by the D.E.O., Kanjirappally and

D.E.O., Thiruvalla, the Manager cancelled their transfer by

Ext.P2 order dated 18.9.2008. The appellant moved this Court

and as per the direction of this Court, the Manager reconsidered

the matter and by Ext.P3 order dated 30.10.2008, he stuck to

the stand taken in Ext.P2. Challenging Ext.P3, the appellant

preferred Ext.P4 revision before the Government under Rule 92

of Chapter XIVA of the Kerala Education Rules. In the

meantime, the D.E.O., Kanjirappally, passed Ext.P5 order

declining to approve the posting of the appellant as HSA (Maths)

in D.B.H.S, Kangazha. The date of the order given in Ext.P5 is

29.5.2008. But, in that order, the 2nd letter referred is dated

17.9.2008. Therefore, the date of the order must be a mistake

and the correct date appears to be 29.9.2008. Challenging

Ext.P5, the appellant preferred Ext.P6 revision before the

Government. As per the direction of this Court, the Government

considered both the revisions together and dismissed them by

Ext.P7 order dated 3.3.2009. Challenging Exts.P2, P3, P5 and

W.A. No.1077/2009 3

P7 orders, the Writ Petition was filed. The learned Single Judge,

after hearing both sides, dismissed the Writ Petition. Hence, this

appeal.

3. We heard the learned counsel on both sides. The

stand of the D.E.O. is that once the appellant is transferred from

D.B.H.S.S. Thiruvalla, the resultant vacancy has to be filled up

by an HSA (English). As per the staff fixation order, there are

two sanctioned posts for HSA (English). At present, there is only

one HSA (English) is working. Therefore, the transfer vacancy

should go to HSA (English). If the said contention is accepted, a

fresh HSA (English) will be appointed and the result will be that

the junior most HSA (Maths) will face reversion. The

Government Order creating HSA (English) has since been

substituted by Rule 6.I. in Chapter 23 of the K.E.R. The said

rule reads as follows:

“6.I. Sanctioning of posts of High School
Assistant (English): Notwithstanding anything
contained in any other rule in this Chapter the
post of High School Assistant (English) shall
be sanctioned on the basis of the periods
allocated to English, observing minimum
subject requirement.

W.A. No.1077/2009 4

Note:- Subject to any general order
that may be issued by the Government, the
above rule shall be implemented in a phased
manner without causing retrenchment of
existing High School Assistants (core
subjects) as on 7th January, 2002, and
observing the minimum subject requirements.”

4. The new post can be created without disturbing

existing teachers in the core subjects. In other words, normally

the post of HSA (English) should be filled up when open clear

vacancies are available for the same. Here what was available

was only a transfer vacancy, arising out of mutual transfer of two

High School Assistants. So, the insistence of the Educational

Officer that said vacancy should also filled up by an HSA

(English) is unsupportable in law. The stand of the Government

upholding the above view is also unsustainable. By mutual

transfer, no vacancy is created and therefore, there is no

question of appointing any HSA (English). If an HSA (English) is

appointed, the same will create an anomalous position, which we

have already mentioned, that the junior most HSA (Maths) would

be thrown out of service. So, the basic premise based on which

Ext.P1 was cancelled and the same was upheld by higher

authorities is unsupportable in law. Therefore, the impugned

W.A. No.1077/2009 5

orders are quashed and Ext.P1 to the extent it concerns the

transfer of the appellant and 4th respondent is restored. But, if

the 5th respondent has got any grievance against Ext.P1, he will

be free to invoke the statutory remedy available to him under the

K.E.R. against it.

5. Both sides submitted that because of the pendency of

the Writ Petition and the Writ Appeal, the salary due to the

appellant and the 5th respondent has not been released. Now,

that the dispute concerning the transfer has been finally settled

by this Court, the concerned Controlling Officers of the appellant

and the 5th respondent shall settle their claim for salary in

accordance with law and release the amount found due to them,

as arrears of salary, within one month from the date of

production of a copy of this judgment.

The Writ Appeal is allowed as above.

(K.BALAKRISHNAN NAIR, JUDGE)

(P.BHAVADASAN, JUDGE)

ps