High Court Kerala High Court

Rajeev.G vs State Of Kerala Represented By The on 10 December, 2009

Kerala High Court
Rajeev.G vs State Of Kerala Represented By The on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2814 of 2009()


1. RAJEEV.G, H.S.A. (MALAYALAM)
                      ...  Petitioner
2. MOHANAKUMARAN NAIR.K,
3. BIJU.P.S,
4. ARUN.P.,

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATION OFFICER,

5. THE HEAD MASTER,

6. THE MANAGER,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  : No Appearance

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

 Dated :10/12/2009

 O R D E R
      K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                   ------------------------------
                       W.A.No.2814/2009
                   ------------------------------

             Dated this, the 10th day of December, 2009


                            JUDGMENT

Balakrishnan Nair, J.

The appellants were the writ petitioners. The Writ

Petition was filed by them, challenging Ext.P3 order of the

Director of Public Instruction (for short “D.P.I.”), revising the

staff fixation order of their school for the academic year 1997-

98, Ext.P4 order of the Government, affirming the same and

also Ext.P5 order of the Government declining to take a different

view than the one taken in Ext.P4. The learned counsel for the

appellants submitted that Ext.P4 was already quashed by this

Court and on reconsideration, in its place, Ext.P5 order was

passed. So, the appellants pressed only the challenge against

Exts.P3 and P5 orders.

2. After the finalisation of the staff fixation order, the

super check cell under the D.P.I made a visit to the school on

3.11.1997. Based on the report of the super check cell, the

WA No.2814/2009

– 2 –

D.P.I issued Ext.P2 notice, proposing to revise the staff fixation

order of the year 1997-98. The irregularities noted by the super

check cell were also stated in Ext.P2. After taking into account

the representations received against the said proposal, the D.P.I

passed final order Ext.P3, reducing one division in Standard

VIII, which resulted in reduction of one H.S.A (core subject),

one H.S.A (Malayalam), one H.S.A (Hindi), one L.D.Clerk and

one F.T.C.M with effect from 15.7.1997. The Manager

challenged Ext.P3 before the Government. The Government

affirmed Ext.P3 by Ext.P4 order. The Manager challenged

Ext.P4 before this Court. This Court, after quashing Ext.P4,

remanded the matter for reconsideration. The Government re-

heard the matter and issued Ext.P5 order. Therefore, the

appellants challenged Exts.P3 and P5 before the learned Single

Judge.

3. The main contention canvassed before the learned

Single Judge was that in view of the time limit contained in Rule

15 of Chapter XXIII of the Kerala Education Rules (for short

“K.E.R.”), Ext.P3 could not have been passed in August, 1998.

WA No.2814/2009

– 3 –

Such an order could have been passed only on or before

31.3.1998. But, the learned Single Judge took the view that the

said contention cannot be accepted. There is no time limit

provided under Rule 12E(3) and Rule 16 of Chapter XXIII of the

K.E.R., for revising the staff fixation orders. Based on that

finding the Writ Petition was dismissed. Hence this appeal.

4. We heard the learned counsel for the appellants and

also the learned Government Pleader for the official

respondents. The learned counsel for the appellants, relying on

Rule 15 of Chapter XXIII of the K.E.R., submitted that staff

fixation orders cannot be revised after the end of the academic

years. Rule 15 reads as follows:

“15. Notwithstanding anything contained in
these rules, if Educational Officers are satisfied for
valid and sufficient reasons to be recorded in writing
that the fixation of staff strength was obtained by
bogus admission or attendance or by fraud or
misrepresentation, and the like the Educational
Officers shall be competent to refix the staff strength
at any time during the course of the year:

Provided that no order under this rule shall be
issued without notice to the parties who are likely to
be affected thereby.”

We notice that the above Rule applies only to Educational

WA No.2814/2009

– 4 –

Officers and not to the D.P.I. Educational Officer is defined in

Rule 2(5) of Chapter I of the K.E.R., which reads as follows:

“(5) ‘Educational Officer’ means the District
Educational Officer or the Assistant Educational Officer
having immediate inspectional and administrative
control over the school within his respective
jurisdiction. The term shall also include any Officer to
whom the duty of inspection for specific purposes has
been entrusted by competent authority.”

Director is defined in Rule 2(4), which reads as follows:

“(4) ‘Director’ means the Director of Public
Instruction or the Director of Higher Secondary
Education or such officer or officers who may from
time to time be appointed by the Government to
exercise all or any of the powers of the Director of
Public Instruction or the Director of Higher Secondary
Education, as the case may be.”

In view of the said definition, the contention of the appellants

that Educational Officer will take in its fold the D.P.I also and

therefore, the time limit provided under Rule 15 of Chapter

XXIII of the K.E.R also applies to the D.P.I., cannot be accepted.

5. The learned counsel for the appellants submitted that

Ext.P2 proposal was not served on the appellants. This

submission is disputed by the learned Government Pleader.

Whatever be that, subsequently the appellants were heard by

WA No.2814/2009

– 5 –

the Government, the learned Single Judge and by us also. The

main grievance raised before us for reconsideration was lack of

jurisdiction of the authority concerned to revise the staff fixation

orders after the end of the academic year. The same was the

point raised before the learned Single Judge also. So, the

contention that Ext.P2 was not served on the appellants cannot

be entertained after the lapse of 11 years.

In the result, the Writ Appeal fails and it is dismissed.

K. Balakrishnan Nair,
Judge.

P. Bhavadasan,
Judge.

nm.