High Court Kerala High Court

V.Sudhi vs The State Of Kerala on 27 July, 2009

Kerala High Court
V.Sudhi vs The State Of Kerala on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7195 of 2008(F)


1. V.SUDHI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  : No Appearance

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

 Dated :27/07/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.7195/2008-F
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 27th day of July, 2009

                           J U D G M E N T

The petitioner is really aggrieved by orders directing the refund of

salary that was paid to him on the basis of competent orders of approval.

2. The petitioner was appointed as Physical Education Teacher, as

per Ext.P1, with effect from 28/07/1995, by the Manager. The appointment

was in a regular vacancy which arose due to the retirement of one

Smt.K.Soumini on 31/03/1995. By Ext.P2, Government directed

regularisation of appointment of 54 Physical Education Teachers.

Thereafter, the appointment of the petitioner was approved with effect from

17/07/2000 in the light of Ext.P2. The petitioner thereafter, moved the

Director of Public Instructions by filing Ext.P3 seeking for approval of

appointment from the date of appointment. By Ext.P4, the Director of

Public Instructions issued a general order to the Educational Officers

directing them to approve the appointments of 54 Physical Education

Teachers from the date from which they were appointed if the appointments

are otherwise in order. Accordingly, by Ext.P5, the files in respect of

W.P.(C). No.7195/2008
-:2:-

petitioner was reopened and, by Ext.P6, approval of appointment has been

granted from 28/07/1995.

3. Thereafter, the Assistant Educational Officer , based on a

direction issued by the Director of Public Instructions, ordered that the

salary paid may be refunded, against which the petitioner filed Ext.P8

representation. But, by Ext.P9, the direction to refund the salary was again

re-issued by the Assistant Educational Officer. Ext.P10 is the direction

issued by the Director of Public Instructions in the matter.

4. The learned counsel for the petitioner submitted that in the light

of the specific directions in Ext.P2 for regularisation, the petitioner is

entitled for approval of appointment from the date of appointment itself and

therefore, what is done by the Assistant Educational Officer, as per Ext.P6

order, is perfectly justified. The learned counsel for the petitioner placed

reliance on a decision of this Court in W.P.(C).Nos.2315/2006 and

20652/2007 which is in respect of two other teachers who were governed by

the very same order, Ext.P2. Therein, after considering various aspects, it

was held in paragraph (6) in the following terms:-

“The objection now taken that the appointment can

be approved only prospectively, is not supported by any

W.P.(C). No.7195/2008
-:3:-

Government Order including Ext.P1. The wording in

Ext.P1 shows that the Government has regulairsed the

appointments of 54 Physical Education Teachers. That

itself shows that the regularisation will take effect from

the date of appointment itself. There is no direction in

Ext.P1 that the appointments are to be approved only

prospectively. As the Government has regularised the

appointments as such, the Director of Public Instruction

could not have issued a later order, Ext.P7, without

having received any other direction issued by the

Government in the matter. Therefore, the objection that

is raised in Ext.P7 cannot be sustained.”

The case of the petitioner herein, is identical. It is clear from the

representation-Ext.P3, orders passed by the District Educational Officer-

Ext.P5 and by the Assistant Educational Officer-Ext.P6 that the petitioner is

also one of the appointees governed by Ext.P2 order. In that view of the

matter, since the Government had directed regularisation of service, the

regularisation of appointment has to be effected from the date of

appointment itself.

W.P.(C). No.7195/2008
-:4:-

5. Therefore, the writ petition is allowed. Exts.P9 and P10 are

quashed. It is reported that in the light of Ext.P9, increment as well as

higher grade benefits due to the petitioner have not been sanctioned so far.

The fourth respondent will examine the matter and pass appropriate orders

regarding the monetary benefits due to the petitioner, by way of increments

and higher grade. Orders as above will be passed within a period of three

months. No costs.

(T.R. Ramachandran Nair, Judge.)

ms