High Court Kerala High Court

Harikrishnan.C.A vs The State Of Kerala on 19 October, 2009

Kerala High Court
Harikrishnan.C.A vs The State Of Kerala on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19108 of 2009(G)


1. HARIKRISHNAN.C.A.
                      ...  Petitioner
2. BIJI S.S.,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR,

3. THE REGIONAL DEPUTY DIRECTOR,

4. THE MANAGER,

5. THE MANAGER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/10/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.19108/2009-G
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 19th day of October, 2009

                              J U D G M E N T

The petitioners herein are working as Librarian Gr-IV in P.R.William

H.S.S., Kattakkada and Abraham Memorial H.S.S., Thirumala respectively.

2. The first petitioner was appointed on 28/07/2008 in anticipation

of sanction of post as per Ext.P1 order. The second petitioner was

appointed on 09/01/2008 as per Ext.P2 order. The proposal for approval of

the first petitioner was rejected by the second respondent as per Ext.P3

order and by Ext.P4 order the third respondent rejected the proposal for

approval of the second petitioner.

3. The main prayer in the writ petition is for a direction to the

second and third respondents to approve the appointment of the petitioners

as Librarian Grade IV in the schools of respondents 4 and 5 with effect from

their date of appointments, i.e., 28/07/2008 and 09/01/2008 respectively.

4. The petitioners are relying upon the directions issued by this

Court in a similar case, W.P.(C).No.6112/2006 and connected case, which

was disposed of by Ext.P5 judgment dated 28/03/2007. Thereafter, many

representations were submitted to the Government by similarly situated

W.P.(C). No.19108/2009
-:2:-

persons. Ext.P6 is one such representation and Ext.P7 is the representation

of a Manager, seeking for similar reliefs. In reply to Ext.P6, the

Government by Ext.P8 informed that the post of Librarians in Higher

Secondary Schools is yet to be sanctioned for want of orders creating post

of Librarian.

5. Against the directions issued by this Court in Ext.P5, the matter

was taken in appeal by the respondents in W.A.No.2065/2008. Therein the

petitioners were Librarian Grade III and Manager of a school. The Division

Bench considered the various aspects and held thus in paragraph (7):-

“Though the learned Single Judge technically left

the matter for the decision of the Director, practically,

the Director has no other option but to sanction the post

of Librarian, in view of the clear finding in favour of

sanction of the post of Librarian Gr.III. In view of the

above position, we set aside the direction in the

judgment under appeal, to sanction the post of Librarian

Grade III in the second respondent’s school. The second

appellant is directed to consider the claim of the

respondents herein for sanction of the post of Librarian

W.P.(C). No.19108/2009
-:3:-

Gr.III and take a decision in accordance with law, having

regard to the students’ strength, the number of books in

the Library, the facilities in the Library etc. While taking

the decision, the second appellant shall be uninfluenced

by any view expressed by the first appellant.”

6. It was also held therein that “as per the Rules, the Director of

Higher Secondary Education has got the power to sanction the post of

Principal in a Higher Secondary School. But, without the post of Principal,

the school cannot function. So, it can be safely concluded that in regard to

the post of Principal, the power of the Director is one coupled with duty,

which has to be exercised. Likewise, in the case of Librarian also, it is for

the Director to decide whether a post should be sanctioned or not. Going by

the statutory scheme, we find no role for the Government in sanctioning of

posts in Higher Secondary wing. There is no rule in Chapter XXXII, similar

to Rule 14 of Chapter XXIII of the K.E.R., which enables the Government

to extend the prohibition introduced by it for creation of posts in

Government Schools to aided schools also.”

7. Finally, the Director of Higher Secondary Education was

directed to consider the claim of the respondents therein for sanction of the

W.P.(C). No.19108/2009
-:4:-

post of Librarian Gr.III and take a decision in accordance with law, having

regard to the students’ strength, the number of books in the Library, the

facilities in the Library etc. It was also directed that while taking the

decision, the second appellant will be uninfluenced by any view expressed

by the first appellant-Government.

8. Therefore, similar directions are called for in this writ petition

also. In that view of the matter, Exts.P3 & P4 are quashed. There will be a

direction to the second respondent to consider the case of the petitioners for

sanction of the post of Librarian Gr-IV and take a decision in accordance

with law having regard to the students’ strength, the number of books in the

Library, the facilities in the Library etc. The petitioners and the Managers

will be given an opportunity of being heard in the matter. The said exercise

will be completed within a period of three months from the date of receipt

of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms