High Court Kerala High Court

E. Gomathiamma vs State Of Kerala on 9 February, 2009

Kerala High Court
E. Gomathiamma vs State Of Kerala on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 261 of 2007()


1. E. GOMATHIAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

5. SMT. JAYALEKSHMI V. NAIR,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :09/02/2009

 O R D E R
                  K. BALAKRISHNAN NAIR &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.A.Nos. 261 & 472 of 2007
              - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 9th day of February, 2009

                             JUDGMENT

Balakrishnan Nair, J.

The appellant in both the appeals is the Manager of

A.G.R.M. Higher Secondary School, Vallikkunnam, Alappuzha.

W.A. 261 of 2007 is filed against the judgment in W.P.(C)

No.23698 of 2003 and W.A. 472 of 2007 is against the judgment

in W.P.(C) No.24190 of 2003. She was the writ petitioner in

W.P.(C) No.23698 of 2003 and the second respondent in

W.P.C.No. 24190 of 2003. The first writ petition was filed by

her challenging Ext.P6 order of the Deputy Director of

Education, Alleppey disqualifying her to hold the office of

Manager and also appointing the D.E.O., Mavelikkara to

function as Manager. As per that order, it was also ordered that

Jayalakshmi V. Nair, a 51A claimant, who was denied

appointment by the appellant will be entitled to get from the

appellant the salary she lost. The second original petition was

W.A.Nos. 261 & 472 of 2007
2

filed by the aforementioned 51A claimant seeking a direction to the

Manager to appoint her. She has worked in the school from 26.6.1998

to 27.8.1998 and from 28.9.98 to 13.11.98 as lower grade Hindi

teacher. When a vacancy arose in the school from 15.11.2000 she was

denied appointment by the appellant. The 51A claimant got the initial

spells of appointment when another person was holding the office of

Manager. The management dispute was finally settled in favour of the

appellant and she assumed office on 11.8.2000. In fact, she submits,

she was appointed as Manager on 15.1.1998, but she could assume

office only on 11.8.2000. Her predecessor in office continued as

Manager during the above period and made the above said

appointments of Jayalakshmi V. Nair, which made her a 51A claimant.

That was the reason why she was not willing to give re-appointment to

the above mentioned 51A claimant.

2. It is unnecessary to refer to the detailed facts, in view of the

limited submission made by the learned counsel for the appellant. The

writ petition filed by the 51A claimant teacher was allowed by the

learned Single Judge by directing to appoint her as lower grade Hindi

W.A.Nos. 261 & 472 of 2007
3

teacher w.e.f. 15.11.2000 and to approve her appointment. It was also

held that she is eligible to get the regular vacancy that arose in the

school in the above post during the academic year 2002 – 2003. While

directing to appoint her, the controlling officer was directed to approve

her appointment also. Writ Petition No. 23698 of 2003 filed by the

Manager was also allowed. Ext.P6 mentioned in that writ petition was

quashed by this court for the reason that the same was passed without

following the due procedure. The Deputy Director was given liberty to

take fresh action in accordance with law.

3. The learned counsel for the appellant mainly canvassed before

us the point that there was no justification for giving liberty to the

Deputy Director to proceed further in the matter. The learned Single

Judge interfered with Ext.P6 mainly for the reason that it was issued

without following the due procedure. This court is not exercising any

appellate power but only exercising the power of judicial review. So,

the matter was remitted to the Deputy Director to pass orders in

accordance with law. Therefore, we find no reason to interfere with

the said direction.

W.A.Nos. 261 & 472 of 2007
4

4. The learned Government Pleader brought to our notice that

pursuant to the judgment of the learned Single Judge the Deputy

Director of Education, Alapuzha, after hearing the appellant, has

passed order No.B3/12022/05 dt.25.9.2008 against the appellant.

5. In view of the above development, these writ appeals are

dismissed without prejudice to the right of the appellant to challenge

the aforementioned order of the Deputy Director of Education. All her

contentions regarding her disqualification are kept open.

(K. BALAKRISHNAN NAIR)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm