High Court Kerala High Court

K.Krishnaveni vs State Of Kerala on 30 October, 2008

Kerala High Court
K.Krishnaveni vs State Of Kerala on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16966 of 2008(T)


1. K.KRISHNAVENI, (RETIRED HEADMISTRESS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, EDAMUTTAM U.P. SCHOOL,

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/10/2008

 O R D E R
                    ANTONY DOMINIC, J.
                    -------------------------
                W.P.(C.) No.16966 of 2008
                ---------------------------------
        Dated, this the 30th day of October, 2008

                       J U D G M E N T

The petitioner retired from service as Headmistress of

Edamuttom U.P.School, Valappad with effect from

30/06/2005. The petitioner was the senior most Primary

School Assistant. On 01/04/2005, a vacancy of Headmaster

arose in the school and the petitioner was promoted as

Headmistress as per Ext.P1 order. Approval was sought and

that was rejected by the 3rd respondent as per Ext.P2 order

on the ground that the petitioner had permanently

relinquished the post of Headmistress with effect from

31/03/1986. Appeals filed against the said order were also

rejected by Ext.P4 order of the 2nd respondent, and Ext.P9

order passed by the Government.

2. In the aforesaid circumstances, this writ petition is

filed challenging Exts.P2, P4 & P9 orders and a direction is

sought to the respondents to approve the appointment of the

WP(C) No.16966/2008
-2-

petitioner as Headmistress with all consequential benefits

including arrears of pay, pensionary benefits etc.

3. The learned Government Pleader refers to Ext.P10

relinquishment given by the petitioner on 31/03/1986.

According to the learned Government Pleader,

relinquishment made by the petitioner is permanent and

she also makes particular reference to the last sentence of

Ext.P10, which reads as under:-

“I also will not put-forth any future claim for

Headmastership.”

Based on this, it is stated that the petitioner, having

permanently relinquished the post of Headmistress, could

not have been appointed to that post with effect from

01/04/2005. On this basis, the learned Government Pleader

seeks to sustain the impugned orders.

4. I have considered the submissions made. It is

true that on 31/03/1986, the petitioner had relinquished the

post of Headmistress and stated that she had no objection

to the appointment of Shri.M.Ravindran as Headmaster in

WP(C) No.16966/2008
-3-

the vacancy which arose on 31/03/1986. It is also stated in

Ext.P10 that she will not put-forth any future claim for the

post of Headmistress.

5. The effect of Ext.P10 is what is required to be

considered in this writ petition. Appointment to the post of

Headmaster in an aided school is as per Rule 44, Chapter

49, of the K.E.R. The Note attached to the said Rule, which

provides for relinquishment in the nature of Ext.P10, is

extracted below for reference :-

“Note :- Whenever the Manager intends to appoint a

person as Headmaster other than the senior claimant, the

Manager shall obtain a written consent from such senior

claimant renouncing his claim permanently. Such consent

shall have the approval of the Educational Officer

concerned.”

This Note provides that “whenever the Manager intends to

appoint” a person as Headmaster, who is not the senior

teacher, the manager shall obtain a written consent from

the senior teacher renouncing his/her claim permanently. It

is in pursuance to the note referred to above, that Ext.P10

WP(C) No.16966/2008
-4-

relinquishment has been given by the petitioner. The effect

of Ext.P10 has been considered by this Court in various

judgments. In George Vs. State of Kerala (1998(2) KLT

637, this Court has held as follows :-

“Secondly, going by the Note itself, the said relinquishment

itself cannot be used on each and every occasion. The

expression “Whenever the Manager intends to appoint”

would show that whenever manager overlooks the claim of

a senior teacher to be appointed as Headmaster, manager

has to get a written consent from such senior claimant

renouncing his claim permanently. In other words, there

cannot be any permanent relinquishment to the post of

Headmaster. Apart from that, Ext.R3(a) cannot have any

legal validity, since no approval was obtained from the

educational officer concerned. Therefore, the same cannot

be given effect to for all years to come”.

This judgment has been quoted with approval by a Division

Bench judgment of this Court in Rajasree Vs. Secretary to

Government (2000(2) KLT 248), wherein it has held that :

“Scope of R.44(I) was considered by this Court in George

Vs. State of Kerala (1998(2) KLT 637) and this court held

that there cannot be any permanent relinquishment to the

post of Headmaster. That apart, we are of opinion that

relinquishment can only be of an existing right. Mere

chance of promotion is not a right and if it is not a

WP(C) No.16966/2008
-5-

crystallized right, there is no question of any

relinquishment.”

Following these two judgments, a Division Bench of this

Court, in Mariam Koshy Vs. Jolly Varghese, (2007(4)

KLT 803) held that whenever the Manager intends to

appoint a person as Headmaster other than a senior

claimant, the Manager shall obtain a written consent from

such senior claimant renouncing his claim permanently.

Therefore, the law laid down by the aforesaid three

judgments is to the effect that there is no permanent

relinquishment of the post of Headmaster, but whenever the

manager intends to make appointment to the post of

Headmaster by a person other than the senior claimant, the

manager has to obtain a written consent from the senior

claimant. Similar is the view taken by another bench of this

Court in Muhammed Ashraf Vs. State of Kerala ( 2007(3)

KLT 667).

6. The learned Government Pleader relied on a

Division Bench judgment of this Court in Joseph Vs. State

WP(C) No.16966/2008
-6-

of Kerala (1987(2) KLT 579). According to the learned

Government Pleader, going by the law laid down in this

judgment, once a permanent relinquishment is made, the

teacher is not entitled to claim promotion to the post of

Headmaster.

7. However, I am not persuaded to accept the

contention raised by the learned Government Pleader. That

was a case where, though the teacher had relinquished his

claim for promotion, subsequently he was promoted to the

post of Headmaster and thereafter he claimed seniority over

the person, who was promoted as Headmasters during the

time when his relinquishment was in operation. In such

circumstances, the Division Bench held that once

appointment to the post of Headmaster has been

relinquished, it is not open to the teacher to claim seniority

over the persons, who were promoted as Headmaster. In

my view, the principle laid down by this Court in the

judgment relied on by the learned Government Pleader

cannot be imported to the facts of this case, where the

WP(C) No.16966/2008
-7-

petitioner is claiming promotion to the post of Headmaster

and is not claiming seniority over the persons, who were

promoted to the vacancies that arose prior to 01/04/2005.

8. For all these reasons, I hold that Exts.P2, P4 & P9

are illegal and the petitioner is entitled to approval as

Headmistress with effect from 01/04/2005. Therefore, the

writ petition is allowed, and the respondents are directed to

approve the appointment of the petitioner as Headmistress

with effect from 01/04/2005 with all consequential benefits

including arrears of pay and pensionary benefits and all such

other benefits.

The writ petition is allowed as above.

(ANTONY DOMINIC, JUDGE)

jg