High Court Kerala High Court

Sangeetha Varma vs Director Of Collegiate Education on 30 July, 2007

Kerala High Court
Sangeetha Varma vs Director Of Collegiate Education on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7254 of 2007(L)


1. SANGEETHA VARMA, SREEVALSOM,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF COLLEGIATE EDUCATION,
                       ...       Respondent

2. DEPUTY DIRECTOR OF COLLEGIATE

3. SECRETARY, NSS COLLEGE,

4. PRINCIPAL, NSS COLLEGE,

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :30/07/2007

 O R D E R
                          A.K. BASHEER, J.
                         --------------------------
                     W.P.(C). NO. 7254 OF 2007
                           ---------------------

                 Dated this the 30th day of July, 2007

                          J U D G M E N T

Petitioner claims that she was appointed as Lecturer in English

with effect from June 15, 2005 against a retirement vacancy in

N.S.S. College, Ottapalam, under the management of respondent

No.3. She joined duty on June 20, 2005 and her appointment was

approved by the University on December 26, 2005. Grievance of the

petitioner is that she has not been paid salary so far, though the

Government is bound to pay the same under the Direct Payment

Agreement.

2. In the counter affidavit filed by respondent No.3, the

management has contended that appointment of petitioner in the

Department of English in N.S.S. College, Ottappalam, was made

against the resignation vacancy of Smt. Smitha K., who was placed

at rank no.1 under open merit category in Ext.R3(a) select list. Smt.

Smitha K. was appointed in N.S.S. College, Ottapalam, by the

manager with effect from October 16, 2004 in the retirement vacancy

of Sri. Govindankutty Kartha, who retired from service on March 30,

WPC NO.7254/07 Page numbers

2002. It is contended by the management that appointment of

petitioner was perfectly in order. A perusal of the additional counter

affidavit of respondent No.3 undoubtedly shows that the contention

raised by respondent No.2 cannot be prima facie sustained. Anyhow

I hasten to add that it is for the Directorate to look into all these

matters in consultation with the University. If the Directorate is of the

view that the appointment of the petitioner was irregular, as

contended by the management, appropriate action can be taken.

3. In the counter affidavit it is contended by respondent No.2

that appointment of petitioner was against the rules since there was

excess staff in the colleges under the N.S.S. Corporate management

consequent on the delinking of Pre-degree in colleges. The counter

affidavit is totally vague and evasive to say the least.

4. Anyhow, I do not propose to go into the above issue any

further in view of the dictum laid down by a Division Bench of this

Court recently in W.A. 940/07 in State of Kerala v. Dr. Sina and

Others [2007 (3) ILR Kerala 122]. The Division Bench held that the

Director of collegiate Education or the officers of the Directorate were

obliged to make payment of salary if the University had granted

approval to the appointment. Obviously, the University must have

WPC NO.7254/07 Page numbers

considered the staff pattern, workload etc., while granting approval.

Even if the Directorate feels that it was done otherwise, it will be

always open to the directorate to revert back to the University. Statue

14(3) empowers the controlling officers to ensure that no fresh

appointment is made against any vacancy until all the

supernumeraries are absorbed. The only contention raised by

respondent No.2 appears to be that there are excess staff in the

colleges under the management. If respondent No.2 holds such a

view, necessarily he is bound to address the University requesting for

scrutiny and verification of the records in which event an appropriate

decision in the matter can be taken.

5. In that view of the matter, I find no justification in refusing to

pay salary and allowances to the petitioner on the specious plea that

the appointment is not liable to be approved and that she is not

entitled to get salary since there are excess staff in the college under

the management. Such an indifferent attitude cannot be

countenanced from a statutory authority.

Therefore the writ petition is disposed of with a direction to

respondent No.2 to raise its objection, if any, as regards the approval

of appointment of the petitioner before the University of Calicut,

WPC NO.7254/07 Page numbers

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

The University shall take a decision in the matter within one month

from the date of receipt of such request from respondent No.2. At

any rate, it shall be ensured by respondent No.2 that the entire

process of scrutiny / verification is completed and salary and

allowances are paid to the petitioner, within two months from the

date of receipt of a copy of this judgment. Petitioner shall produce a

certified copy of the judgment along with a copy of the writ petition

before respondent No.2 for compliance.





                                            A.K. BASHEER, JUDGE


vps

WPC NO.7254/07    Page numbers




                               A.K. BASHEER, JUDGE


                                     OP NO.20954/00



                                         JUDGMENT


                                    1ST MARCH, 2007