High Court Kerala High Court

Manager vs Shri Sasi P. on 12 October, 2009

Kerala High Court
Manager vs Shri Sasi P. on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1901 of 2009()


1. MANAGER, SREE NARAYANA TEACHER'S
                      ...  Petitioner

                        Vs



1. SHRI SASI P., TEACHER-IN-CHARGE
                       ...       Respondent

2. THE DIRECTOR OF POUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. SHRI K.RAVINDRAN,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :12/10/2009

 O R D E R

K.BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.

——————————————————————

WA NO.1901 of 2009

——————————————————————

Dated 12th October 2009

Judgment

Balakrishnan Nair, J.

The third respondent in the Original Petition is the appellant

and the writ petitioner is the first respondent. The brief facts of the

case are the following :

2. The first respondent was a TSA, working in the appellant’s

school. He has continuous qualified service under the appellant from

04.06.1990. The post of Headmaster in the said school became

vacant on 01.04.1998 as a result of retirement of the existing

incumbent on 31.03.1998. The 1st respondent was appointed by the

Manager as Teacher-in-Charge by Ext.P7 order dated 01.04.1998.

Since the said respondent did not have 12 years’ graduate service,

he was not promoted as Headmaster/Principal. The fourth

respondent was an HSA, working in another school. With the

permission of the competent authority, he was appointed by transfer

under Rule 11 of Chapter XIVA KER in the appellant’s school, as

Headmaster on 14.05.1999. The said appointment was approved by

the District Educational Officer. The 1st respondent was having

WA 1901/09 2

M.Sc., M.Ed. qualification. He has also cleared the Accounts Test

Lower and KER test conducted by the Public Service Commission.

Going by Ext.P21 NCTE Norms, the qualifications prescribed for the

post of Headmaster/Principal were M.Ed./M.A.Education with 5

years’ teaching experience. So, the 1st respondent felt that he was

duly qualified as per the said norms and he also maintained the view

that the 4th respondent was unqualified, as he did not have the M.Ed.

qualification. Raising those contentions, the Original Petition was

filed. The OP finally came up for hearing, after the lapse of about ten

years. The learned Single Judge took the view that the qualifications

prescribed under the KER for the post of Headmaster as also the

qualifications prescribed under Ext.P21 Regulations are applicable

for appointment to the post of Headmaster. The 4th respondent did

not have the requisite qualification, in terms of Ext.P21. Therefore,

his appointment was held to be illegal. It was also found that the 1st

respondent completed 12 years’ service on 03.06.2002 and

therefore, he was eligible to be considered for promotion as

Headmaster w.e.f. 04.06.2002. Based on those findings, the OP was

allowed, issuing the following directions :

WA 1901/09 3

“In the result, this Original Petition is allowed on the

following terms :

(a) The appointment of the 4th respondent as

Headmaster of the 3rd respondent’s Institute with effect from

14.5.1999 is hereby set aside. However, the salary and

allowances received by the 4th respondent as Headmaster shall

not be recovered from him. It shall be deemed that the 4th

respondent has retired from service on 31.3.2009 as HSA

(Maths) from the Karimbil High School, Kumbalappally, Nileswar

and his retirement benefits shall be computed and disbursed

accordingly. The same shall be done within two months from

the date of receipt of a copy of this judgment.

(b) The 2nd respondent shall pass orders, approving

Ext.P7 appointment of the petitioner as Teacher-in-Charge of

the 3rd respondent’s Institute with effect from 1.4.1998,

within one month from the date of receipt of a copy of this

judgment. He shall also be paid allowance, if any, for such

appointment for the period during which he actually held that

appointment, namely, till 13.5.1999. For the period from

14.5.1999 to 3.6.2002, the appointment shall only be notional

without monetary benefits.

(c) The 3rd respondent shall forward an appointment

order to the 2nd respondent, promoting the petitioner regularly

as Headmaster of his Institute with effect from 4.6.2002,

WA 1901/09 4

within two weeks from the date of receipt of a copy of this

judgment. The 2nd respondent shall approve such appointment

within one month from the date of receipt of the appointment

order, notionally, without any monetary benefits upto

31.3.2009, but with monetary benefits also from 1.4.2009

onwards.

(d) All arrears of monetary benefits arising from the

above directions shall be disbursed to the petitioner within one

month from the date of approval of the respective

appointments.”

3. Feeling aggrieved by the above judgment, the 4th

respondent filed WA No.1315/09. The said appeal was dismissed by

this Court, affirming the findings of the learned Single Judge,

concerning his qualification. The appeal filed by the Manager i.e, WA

No.1320/09 was allowed to be withdrawn with liberty to move the

learned Single Judge in review. Such an order was passed because

the Manager brought to the notice of the Division Bench that

disciplinary action was taken against the 1st respondent and he was

punished, imposing the penalty of reduction in the seniority list. The

said fact was not brought to the notice of the learned Single Judge

and therefore, the Judgment under appeal was rendered in favour of

WA 1901/09 5

the 1st respondent. Though RP No.665/09 was preferred before the

learned Single Judge by the appellant herein, the said revision

petition was dismissed, taking note of the judgment in WA

No.1315/09. Therefore, the present Writ Appeal is filed, challenging

the said order in review dated 3.8.2009 as also the Judgment in OP

No.16111/99 dated 21.05.2009. The appellant brought to our notice

that he served Ext.P9 notice dated 14.11.1998 on the 1st

respondent, proposing to cancel Ext.P7(a) appointment. Thereafter,

he was served with Ext.P10 memo of charges, proposing to take

disciplinary action against him. The 1st respondent submitted Ext.P11

reply to Ext.P9 and Ext.P12 written statement to Ext.P10 memo of

charges. Since the explanation was not found satisfactory, the matter

was referred to the District Educational Officer for enquiry. The DEO

submitted a report, finding the 1st respondent guilty. Based on that

report, the Manager decided to impose a punishment of compulsory

retirement on the 1st respondent. But, the Deputy Director did not

approve the said proposal. Taking into account, the order of the

Deputy Director, the Manager imposed the penalty of reducing him to

a lower rank in the seniority list and he was made the junior-most

TSA, as on the date of punishment, permanently. The said

WA 1901/09 6

punishment was imposed on 03.09.2001. The appellant submitted

that in view of the said punishment imposed on him, his claim for

promotion could not have been considered on 4.6.2002. He is

ineligible for promotion, even assuming the 4th respondent is not

qualified. Therefore, the appellant prayed for vacating the directions

issued by the learned Single Judge.

4. We heard the learned Senior Counsel Sri.K.P.Dandapani for

the appellant, learned Government Pleader Smt.R.Bindu, appearing

for respondents 2 and 3, learned Counsel Sri.Elvin Peter appearing

for the 1st respondent and also the learned counsel

Sri.E.K.Nandakumar appearing for the 4th respondent. The learned

Senior Counsel Sri.K.P.Dandapani submitted that the appellant’s

school, being one governed by the KER, an appointee to the post of

Headmaster need be qualified only in accordance with the said Rules

and not as per the NCTE Norms. Even assuming the 4th respondent

was not qualified, the 1st respondent cannot get automatic promotion.

The only direction that could have been issued was to consider his

claim. Rule 43 of Chapter XIVA specifically provides that promotion

will be subject to consideration of efficiency also. So, the direction

of the learned Single Judge is liable to be set aside, it is submitted.

WA 1901/09 7

The learned counsel for the 1st respondent, on the other hand,

supported the judgment under appeal.

5. First, we will consider whether the 4th respondent was

qualified for appointment as Headmaster of a Teachers Training

Institute. In the appeal filed by the 4th respondent, this Court has

already held that he was not qualified. Normally, it is for the Teacher

concerned and not the Manager, to canvass the point whether he is

qualified or not. But, without relying on the technical ground, we are

inclined to consider the contention of the appellant regarding the

qualifications necessary for appointment to the post of Headmaster.

The learned Single Judge has extracted the qualifications for the said

post as per the KER as also as per Ext.P21 NCTE Norms in the

judgment under appeal. The learned Single Judge found that every

Teachers Training Institute, having NCTE affiliation, is bound to

follow the norms prescribed by the said body, in the matter of

appointment of Teachers etc. The State Government may be

competent to prescribe additional qualifications. So, the qualifications

prescribed as per the KER can be treated as only additional

qualifications, over and above the qualifications prescribed under

NCTE Norms. Going by the decisions of the Apex Court, referred to

WA 1901/09 8

in the judgment under appeal, we fully agree with the view taken by

the learned Single Judge. But, the learned Senior Counsel handed

over the photocopy of a document dated 17.07.2000 and submitted

that the Teachers, who were appointed without the requisite

qualifications were given a chance to acquire the necessary

qualifications within a period of two years from 17.7.2000. We notice

that the appellant’s institute has been granted provisional affiliation

as per Ext.P19 statutory order published in the gazette of India. The

said order dated 7.12.1998, granted provisional affiliation to the

appellant’s TTI, subject to the stipulation that qualified teaching and

non-teaching staff should be appointed as per paragraph 5 of the

NCTE Norms. The said order mentioned about several deficiencies

of the appellant’s TTI. One of those deficiencies was the absence of

qualified teaching staff. When it was found that the stipulations in

Ext.P19 were not complied with, the NCTE followed up the matter by

addressing Ext.P20 communication dated 8.3.1999 to cure the

deficiencies and report compliance. The NCTE Norms prevailing at

the relevant time was Ext.P21, Clause 5.0 of which, contains the

qualifications for the post of Headmaster/Principal as M.Ed./M.A.

Education with 5 years’ teaching experience as Lecturer/Teacher/

WA 1901/09 9

Educator. So, provisional affiliation was granted to the appellant’s

institute for 1998-99 subject to the stipulation of appointing qualified

hands. Therefore, the appointment of the 4th respondent on

14.5.1999 was contrary to the NCTE Norms. So, the order issued in

2000, granting the institute of the appellant regular recognition,

cannot be pressed into service to support the appointment made in

1999. The appellant also relied on Annexure D order of the DPI

dated 28.1.2009, concerning approval of appointment of a TSA,

wherein the DPI has observed that for approval of appointments, the

Department is following the Rules under the KER and not the NCTE

Norms. The appellant also brought to our notice Annexure E

communication, concerning the holding of a meeting of the

representatives of the Managers and Teachers to consider the

enhancement of the qualifications of TTI Instructors. But, we are not

impressed by the view of the Kerala Government or the Officers

under it, concerning the qualifications for appointment to various

posts in TTIs. Since the NCTE Act is a central legislation and the

approval of the NCTE is mandatory for starting a TTI, the conditions

subject to which, recognition has been granted, have to be strictly

followed by the Manager. The prevarication, which is manifested from

WA 1901/09 10

the aforementioned communications, of the Officers of the Education

Department, will not save the appointment of the 4th respondent. In

view of the above position, we uphold the view taken by the learned

Single Judge that an incumbent for appointment to the post of

Headmaster of a TTI, should possess the qualifications prescribed as

per the NCTE Norms and also the KER.

6. The next question to be considered is whether the direction

issued by the learned Single Judge to straight away promote the 1st

respondent is valid or not. Rule 43 Chapter XIV (A) KER reads as

follows :

“Subject to Rules 44, 45 and 51A and consideration of

efficiency, any general order that may be issued by the

Government, vacancies in any higher grade of pay shall be

filled up by promotion of qualified hands in the lower

grade according to seniority.” (emphasis supplied)

Going by the above rule, consideration of efficiency, among other

things, can also be taken into account by the manager, who is the

appointing authority, while ordering promotions. In view of the above

position, we are of the view that the direction issued by the learned

Single Judge to straight away promote the 1st respondent as

WA 1901/09 11

Headmaster of the appellant’s TTI, cannot be sustained. So, we set

aside the same. But, the Manager shall consider the claim of the 1st

respondent for promotion as Headmaster of the TTI with effect from

4.6.2002 in accordance with law within one month from the date of

receipt of a copy of this Judgment.

The Writ Appeal is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE

P.BHAVADASAN, JUDGE

sta

WA 1901/09 12