High Court Kerala High Court

J.Valsala vs Rev. Paul David Thottathil on 11 March, 2009

Kerala High Court
J.Valsala vs Rev. Paul David Thottathil on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 22 of 2009(S)


1. J.VALSALA, W/O.VASUDEVAN NAIR, 55 YEARS
                      ...  Petitioner

                        Vs



1. REV. PAUL DAVID THOTTATHIL, CORPORATE
                       ...       Respondent

2. SONGSTER MARTIN U., HEADMASTER,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  :SRI.BABU JOSEPH KURUVATHAZHA

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/03/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                         C.O.C.No.22 of 2009
                  ---------------------------------------------
             Dated this the 11th day of March, 2009


                              JUDGMENT

This contempt case is filed by the Writ Petitioner, a teacher,

against the Manager and the Headmaster of the School alleging

that the respondents willfully and deliberately violated the

directions contained in the judgment and disobeyed the orders.

2. As per the order in the Writ Petition, the order passed

by the Manager was quashed. It was held that when the

Assistant Educational Officer passes an order under Sub Rule 8

of Rule 67 of Chapter XIV A of the Kerala Education Rules, the

Manager would have no jurisdiction to exercise his power of

suspension under Rule 67(1) of Chapter XIV A or under Section

12(2) of the Kerala Education Act. It was also held that “the

petitioner would be entitled to all the consequential benefits

including arrears of salary and continuity in service”.

3. In spite of the judgment and in spite of the fact that

the judgment was confirmed in Writ Appeal No.2180 of 2008, the

Manager issued Annexure 7 order dated 23rd December 2008,

the operative portion of which reads as follows:

“In the above circumstances, by virtue of the

COC 22 of 2009 2

powers vested in me as the Corporate Manager of
all CSI Schools, after considering various aspects
in totality, in the interest of justice and in the
interest of education, I am imposing the following
minor punishments to Smt.J.Valsala under the
provisions of Rule 76 of Chapter XIV A of KER
1959.

(a) To withheld two increments without
cumulative effect for a period of one year
effective from 18.12.2007(F.N.).

(b) To treat the suspension period with effect
from 18.12.2007 (F.N.) until the
reinstatement on 5.6.2008 (F.N.) as `Leave
Without Allowances’ and to convert the
temporary reinstatement into regular
reinstatement effective from 5.6.2008.”

4. Annexure 7 is justified by the Manager saying that his

power to take disciplinary proceedings is not affected by the

judgment in the Writ Petition and it is so made clear in the

judgment in the Writ Appeal. However, clause (b) of Annexure 7

as quoted above is clearly in violation of the judgment. Probably

realising this and realising the fact that there is no escape from

the proceedings in contempt, the Manager, as a last resort,

withdrew from his earlier stand and issued Annexure R1(a) dated

5.3.2009 deleting clause (b) from the last paragraph of

Annexure 7. What remains is clause (a) of Annexure 7 which is

unconnected with the prayer in the Writ Petition. Therefore, it

cannot be said that the contempt case has to be proceeded with

against the Manager, though technically speaking, Annexure 7

COC 22 of 2009 3

was issued in violation of the directions in the judgment in the

Writ Petition. The Manager has tendered apology for the same.

5. As regards the Headmaster, he takes the view that he

need not obey the orders of the court, but he need only obey the

Manager. The Manager has now realised the mistake and has

withdrawn from his earlier stand. But, the Headmaster does not

know whether he should do so. Naturally, he will also follow the

Manager as he has expressed his view earlier. The Headmaster

has also tendered unconditional apology.

I do not think it is necessary to proceed with the case.

Accordingly, the Contempt Case is closed without prejudice to

the right of the petitioner to challenge Annexure 7 order. It is

made clear that the disposal of this Contempt Case would not be

taken as an approval of the order withholding of increments.

The Contempt Case is closed only since the barring of

increments was not within the scope of the Writ Petition.

The Contempt Case is disposed of as above.

K.T.SANKARAN,
JUDGE
csl