High Court Kerala High Court

Raveendran.C.H vs Director on 7 August, 2009

Kerala High Court
Raveendran.C.H vs Director on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11039 of 2008(L)


1. RAVEENDRAN.C.H.,
                      ...  Petitioner

                        Vs



1. DIRECTOR, HIGHER SECONDARY EDUCATION,
                       ...       Respondent

2. CORPORATE MANAGER,

3. SMT.CICILY JOHN, PRINCIPAL,

4. REMILA GRACE VIJAYAN,

5. THOMAS.T.KURUVILLA,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.SAJAN VARGHEESE K.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/08/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 11039 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 7th August, 2009.

                            J U D G M E N T

The petitioner started service as a U.P. School Assistant in one

of the schools of the educational agency of which the 2nd respondent is

the corporate manager. On 6-7-1989, he was promoted as High

School Assistant. Later, the school was upgraded as Higher

Secondary School. In 1998, 14 vacancies of HSST were sanctioned.

The petitioner laid claim for one of those posts in the 25% quota

prescribed for teachers of the same educational agency. The

petitioner was not given promotion. The petitioner approached this

Court and obtained Ext. P1 judgment for consideration of his

representation in this regard by the Director of Higher Secondary

Education. The Director passed Ext. P2 order dated 25-9-1999

rejecting the petitioner’s claim. The petitioner again approached this

Court and obtained Ext. P3 judgment for disposal of his

representation again by the manager. Again, the manager passed

Ext. P4 order dated 10-1-2000 again rejecting the petitioner’s claim.

In the meanwhile, another person by name Ajithpal was appointed as

Higher Secondary School Teacher. The petitioner challenged that

appointment before this Court and by Ext. P5 judgment, although

this Court dismissed that writ petition, permitted the petitioner to

ventilate his grievance, if any, against the appointment given to Mr.

Ajithpal before the Director, if he so desires. Thereafter, by Ext. P6

order dated 21-9-2005 the petitioner was promoted as HSST,

Economics (Junior). Subsequently the petitioner filed Ext. P7

representation before the Director of Higher Secondary Education.

According to the petitioner, he is entitled to be appointed as HSST in

1998 and consequently he is entitled to be promoted as Principal in

2005. The petitioner has filed this writ petition seeking the following

reliefs:

W.P.C. No. 11039/2008 -: 2 :-

“(i) Issue a writ of mandamus or any other appropriate writ,
order or direction to the respondents 1 & 2 to grant promotion to
the post of HSST to the petitioner from 1998 which has been
denied to him till now.

(ii) Issue a writ of mandamus or any other appropriate writ,
order or direction to the respondents 1 & 2 to appoint the
petitioner as Principal from 2005 and approve the appointment as
Principal from that date.

(iii) Issue a writ of mandamus or any other appropriate writ,
order or direction to the 2nd respondent to pay to the petitioner the
monetary benefits due to him if the promotions had been given to
him from 1988 as HSST and Principal in 2005.”

2. Counter affidavits have been filed by all the respondents

denying the claim of the petitioner.

3. I have considered the rival contentions in detail.

4. Admittedly, the petitioner’s claim is to the 4th vacancy in the

25% quota reserved for qualified teachers of the same educational

agency. In 1998, only three persons were appointed. Therefore, the

petitioner cannot have any grievance in respect of the appointment of

the said three persons. In the 4th vacancy Mr. Ajithpal was appointed

in 2001. The petitioner challenged the same before this Court and

suffered Ext. P5 judgment in which since there was no material

placed before this Court, this Court refused to examined the legality

of appointment of Mr. Ajithpal and dismissed th writ petition, but

gave liberty to the petitioner to approach the Director, if he desires.

Subsequently, Mr. Ajithpal left the school and in the resultant

vacancy, the petitioner has been appointed. Now, the contention of

the petitioner is that he should have been appointed in the place of

Sri. Ajithpal in 2001. That challenge cannot be considered in this

writ petition since the petitioner has not chosen to implead Mr.

Ajithpal as a party to this writ petition. In order to allow the claim of

W.P.C. No. 11039/2008 -: 3 :-

the petitioner, I will have to necessarily interfere with the

appointment of Mr. Ajithpal, which cannot be done without hearing

him. Therefore, that contention also cannot be considered now.

5. In the said circumstances, the petitioner submits that as

permitted in Ext. P5 judgment, the petitioner has filed Ext. P7

representation before the Director of Higher Secondary Education

and the Director may be directed to dispose of that representation . I

am not inclined to consider that prayer also, since Ext. P5 judgment

was passed on 3-10-2005 permitting the petitioner to ventilate his

grievances before the Director and the petitioner has filed Ext. P7

representation only on 15-2-2008, 2 = years thereafter. I do not

think that the petitioner should be allowed to re-agitate a stale claim

at this point of time.

In the above circumstances, I do not find any merit in the writ

petition and accordingly, the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/