High Court Kerala High Court

O.K.Prabhakaran vs The District Educational Officer on 27 October, 2009

Kerala High Court
O.K.Prabhakaran vs The District Educational Officer on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11449 of 2009(A)


1. O.K.PRABHAKARAN, ASSISTANT TEACHER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER, CHEMANCHERY-KOLAKKAD

4. THE HEADMASTER, CHEMANCHERY-KOLAKKAD

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  :SRI.V.A.MUHAMMED

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

 Dated :27/10/2009

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.

         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          W.P. (C) Nos.11449 & 19933 OF 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 27th day of October, 2009

                          J U D G M E N T

The petitioner in WP(C) 11449/09 is a teacher in the

school managed by the 3rd respondent Manager. The manager

himself is a petitioner in the connected writ petition. These

two writ petitions are concerned with the action taken against

the teacher.

2. The teacher was suspended from service as per

Ext.P1 in WP(C) 11449/09 and he was issued the memo

charges in which he submitted explanation also. Suspension

was initially for a period of fifteen days, which was extended

by the 3rd respondent for conducting an enquiry.

3. The manager in the meanwhile, without conducting

a formal enquiry, terminated the teacher from service with

effect from the date of suspension. The AEO refused

permission for the same as per Ext.P7. It was also directed

that after completing disciplinary proceedings against him,

steps may be taken to reinstate him in the service. Thereafter

W.P. (C) Nos.11449 & 19933 OF 2009 .

: 2 :

the manager issued Ext.P8 informing the teacher that a

decision has been arrived to remove him from service. After

submitting the explanation as per Ext.P9, he approached AEO

as per Ext. P10. Ultimately, the DEO by Ext.P11 refused to

grant permission to impose the punishment on the ground that

the manager has not complied with the steps under Rule 75 of

the KER and natural justice was also been violated. The

teacher has therefore approached this court seeking for a

direction to the 3rd and 4th respondents to permit him to join

duty and disburse his salary and benefits from 2.9.2000

onwards. By an interim order dt. 6.4.2009, this court directed

the respondents 3 and 4 to retain the petitioner in service and

also to permit him to sign the attendance register.

Accordingly he has joined duty.

4. In WP(C) no. 19933/09, the main prayer sought for

is to direct the 3rd respondent, education officer to conduct

formal enquiry following the prescribed Rule 75 chapter A of

KER for taking up appropriate further action in the disciplinary

proceedings.

5. Heard the learned counsel appearing for either side.

The learned counsel for the teacher submitted that the

W.P. (C) Nos.11449 & 19933 OF 2009 .

: 3 :

manager is harassing him and therefore the disciplinary

enquiry that is proposed to be held will only result in hardship

to him. It is further pointed out that a reading of Ext.P11

shows that the DEO has found that the allegations against the

teacher are baseless and it is therefore submitted that

permission need not be granted to the manager to proceed

with the disciplinary enquiry as contemplated by Rule 75 of

chapter A KER. Learned counsel for the manager submitted

that the punishment proposed by him twice have been

interfered with. Permissions have been refused solely on the

ground that the relevant procedures under Rule 75 have not

been completed. Accordingly, the manager has forwarded the

records to the AEO for conducting a formal enquiry. Since this

is the requirement of Rule 75, the AEO cannot refuse to act

upon his request also.

6. The question is whether, the disciplinary actions so

far done by the Manager is valid, as Rule 75 was never

complied with. Even going by Ext.P7 the AEO at that point of

time had directed the manager to complete disciplinary action,

but without proceeding further in the matter a fresh notice was

issued proposing removal from service which was found

W.P. (C) Nos.11449 & 19933 OF 2009 .

: 4 :

irregular by the DEO as per Ext.P11.

7. So far a formal enquiry, as contemplated Rule (b)

of Rule 75 (1) has not been conducted by the AEO. Therefore

the contention of the learned counsel for the teacher that in

the light of Ext.P11, no formal enquiry need be conducted

cannot be accepted. Going by Rule 75(1)(b), it is for the AEO

to conduct the formal enquiry. Even though the learned

counsel for the teacher submitted that it will result in further

harassment of the teacher, since the enquiry is expected to be

conducted with the proper participation of the teacher he is

entitled to raise all his contentions before the AEO itself. He

has already rejoined duty which allows him to face the enquiry

while remaining in service.

8. In that view of the matter, the writ petitions are

disposed in the following manner:

1. The AEO will proceed under Rule 75(b) and

complete the enquiry within a period of three

months from the date of receipt of a copy of this

judgment.

2. Regarding the prayer of the petitioner in WP

(C) No. 11449/09 for disbursal of salary etc., he can

approach the AEO in the matter and if a

representation is filed in that regard, the AEO will

W.P. (C) Nos.11449 & 19933 OF 2009 .

: 5 :

take appropriate decision in the matter. No costs.

( T.R. RAMACHANDRAN NAIR, JUDGE)

jma