High Court Kerala High Court

Sheeja Mukundan vs State Of Kerala on 9 December, 2009

Kerala High Court
Sheeja Mukundan vs State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34008 of 2008(W)


1. SHEEJA MUKUNDAN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

5. ASSISTANT EDUCATIONAL OFFICER,

6. THE MANAGER, KARIPPAL S.V.U.P.SCHOOL,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :09/12/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 34008 of 2008-W
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of December, 2009.

                                 JUDGMENT

The petitioner is aggrieved by the objections raised by the Asst.

Educational Officer regarding the payment of salary to the petitioner which

is now confirmed by Ext.P9, even though the appointment has been

approved. The substantial objection appears to be that the appointment of

the petitioner is without considering the availability of protected hands in

the Educational district for filling up the vacancy.

2. The petitioner was appointed as per Ext.P1 order dated 14.7.2006.

This appointment was approved as per the endorsement shown in Ext.P1

itself. Thereafter, by Ext.P2 a notice was issued by the Asst. Educational

Officer to withhold the pay and allowances of the petitioner with effect from

1.11.2006 and to refund the pay and allowances already paid to her from

14.7.2006 to 31.10.2006. Ext.P3 evidences the fact that the objection taken

by the Department is that the appointment is made in violation of the

Government instructions to fill up the vacancies in the upgraded schools by

deploying a protected hand. Even though by Ext.P4 the Manager explained

the position, that was not accepted and by Ext.P5 it was rejected.

wpc 34008/2008 2

3. Learned counsel for the petitioner submitted that even going by the

facts emerging from the pleadings, it can be seen that the Manager has

fulfilled the obligation to appoint a protected teacher. The school was

upgraded during 1982-83. As per the agreement executed between the

management and the Government, the Manger was obliged to appoint one

protected teacher and accordingly, after getting the details of a protected

teacher, during 1988-89 one Shri T. Madhavan was appointed. He was

deployed back to the parent school in the year 1991-92 which paved way for

appointment of one Shri K.V. Thomas who was also later deployed to the

parent school. Subsequently, as the list of protected teachers was not

available, five vacancies were filled up during the year 2001-02 and those

appointments have been approved. It is also pointed out that one Smt.

Jayanthy N.K. was appointed from 19.10.2006 to 30.3.2007. As the said

appointment was not approved, another protected teacher, viz. Smt. C.N.

Lasitha was appointed in that vacancy.

4. Going by the counter affidavit filed by the first respondent, the

contention raised in para 4 is to the effect that one protected Full Time

Sanskrit Teacher, viz. Shri N. Ravindran, is awaiting absorption in the

Educational District, Kannur on the date of appointment of the petitioner on

14.7.2006. Apparently, the averments made by the petitioner regarding the

wpc 34008/2008 3

appointment of the protected teachers from time to time by the Manager

have not been denied in the counter affidavit. Therefore, those aspects will

be deemed to have been admitted. The position therefore, that emerges

from the pleadings will be that the Manager had fulfilled the obligation to

appoint a protected teacher, even though at a later point of time that person

was deployed to the parent school. In this context, a reference can be made

to the statement filed by the Manager as per Ext.P4 before the District

Educational Officer. It is evident that during 1988-89 Shri T. Madhavan

was appointed as protected teacher who was deployed back in 1991-92 and

Shri K.V. Thomas was appointed later. The Manager appointed another

protected teacher on 27.11.2006 as per the directions of the Asst.

Educational Officer. In fact, in Ext.P4 the Manager has also stated that he

will appoint a protected teacher in any of the retirement vacancy which may

arise in future. Learned counsel for the petitioner placed reliance upon

Ext.P10 reply given by the Public Information Officer of the Office of the

Asst. Educational Officer, Kannur under the Right to Information Act. It

shows that there were two protected Sanskrit teachers in U.P. Schools in

Kannur District during 2006-07. One Shri N. Ravindran who was working

in Payyannur Central U.P. School was retained in the same school under the

orders of the Government. The second person is one Smt. A.P. Vanajakshy

wpc 34008/2008 4

who has been retained in the Govt. U.P. School, Simiri from 27.6.2006 as

per order dated 17.6.2007. It is therefore clear that the third one is Shri J.

Gopinatha Pillai from Chapparappadavu High School who has also been

retained in the parent school in terms of the Govt. Order dated 4.12.2002, on

completion of 25 years. It is evident from Ext.P10 that Shri N. Ravindra has

been retained in the parent school as he has completed 25 years in

accordance with G.O.(P) No.26/2003/G.Edn. dated 14.6.2003. Hence the

contention in para 4 of the counter affidavit that he was waiting for

absorption as on 14.7.2006 cannot be accepted. On this ground itself the

objection raised against his appointment falls to the ground.

5. Learned counsel for the petitioner also relied upon a judgment of

this Court in W.P.(C) No.4623/2009 and the decision of a Division Bench

in Unni Narayanan v. State of Kerala (2009 (2) KLT 604). It is pointed

out that the Govt. Order, Ext.P12 cannot modify the express terms of the

rules and the insistence that the vacancy has to be filled up by appointing

daily wage hands, cannot be sustained in the light of the dictum laid down

in Unni Narayanan’s case (supra). I find force in the said submission.

Going by the dictum laid down in the said judgment, especially in para 7 it

was held that an executive order cannot override the express statutory

provisions.

wpc 34008/2008 5

6. Even going by Ext.P12, the stipulation therein is that the Manager

will have to provide at least one protected hand from the list of protected

teachers. Going by the facts noticed above, herein the said obligation was

fulfilled by the Manager and he had been taking efforts to continue to fill

up the vacancies due to redeployment, by protected hands. Whenever

protected hands were made available from the list, the obligation was

complied with, evidently. The question whether the Manager of an aided

school is obliged to appoint protected teachers beyond the Sub District in

compliance with the agreement executed, was examined in W.P.(C)

No.4623/2009. The relevant rules under Rule 9 of Chapter III K.E.R. and

Rule 6(viii) of Chapter V K.E.R. was considered. It was held thus in para 9:

“It is well settled that an executive order cannot go against and

override the express statutory prescriptions. Unless the Rules are

amended in terms of the executive order, by appropriate means, the

same cannot be sought to be enforced. See, Unni Narayanan v.

State of Kerala (2009 (2) KLT 604). Herein, Ext.P7 shows that

there is no protected teacher available in the Wandoor Educational

Sub-district, which fact is admitted in paragraph (9) of the counter

affidavit. If that is so, the Manager cannot be faulted for not

appointing a protected teacher in the vacancy to which the petitioner

was appointed. Even if there will be a protected U.P.S.A. in

Malappuram Revenue District, that cannot be sought to be enforced

against the Manager, obviously.”

wpc 34008/2008 6

Going by sub-rule (viii) of Rule 6 of Chapter V K.E.R., the obligation of

the Manager has been fulfilled here. Therefore, the averment in para 4 of

the counter affidavit that a protected hand is available in the Educational

district and the Manager will have to comply with the same, cannot be

sustained. The said obligation is sought to be imposed only because of the

subsequent Government Orders issued in the matter and as Rule 6(viii)

provides for a particular method which alone is the Manager is obliged to

comply with, it cannot be modified by any Government Order issued in the

matter. In that view of the matter, the Manager was not obliged to appoint a

protected teacher who was remaining outside in the Educational Sub district

for re-deployment. Therefore, the approval of appointment of the

petitioner cannot be faulted.

7. The writ petition is allowed. The impugned orders, Exts.P2, P5

and P9 are quashed. There will be a direction to release the salary and

allowances of the petitioner in terms of the order of approval, along with

arrears within a period of two months from the date of receipt of a copy of

this judgment. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/