High Court Kerala High Court

P.Venugopal vs State Of Kerala on 23 October, 2008

Kerala High Court
P.Venugopal vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31613 of 2007(L)


1. P.VENUGOPAL,
                      ...  Petitioner
2. R.VIJAYAN PILLAI,

                        Vs



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

2. THE SECRETARY TO GOVERNMENT,

3. THE DIRECTOR,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/10/2008

 O R D E R
                          ANTONY DOMINIC, J.

                    = = = = = = = = = = = = = =
                    =W.P.(C)=No.=31613=OF = = = =
                                              2007 L
                       = =    =     = =     =


               Dated this the 23rd day of October 2008


                             J U D G M E N T

Heard the counsel for the petitioner and the learned Govt. Pleader.

2. Petitioners are the President and General Secretary of the

Departmental Higher Secondary School Teachers’ Association. According

to them, soon after the formation of the Association, they sought

recognition under Rule 77 of the Kerala Government Servants’ Conduct

Rules, 1960. Initially, the Government declined to grant recognition on

the ground that the members of the Association were not regular Higher

Secondary School Teachers. ?It is stated that subsequent to the

regularisation of the members as H.S.S.Ts., petitioners submitted Ext. P2

application for recognition as early as in January, 2006.

3. It is seen from the counter affidavit that the Director, Higher

Secondary Education by his letter dated 11.1.2006 has recommended and

forwarded the representation of the petitioners for recognition to the

General Education Department of the Government of Kerala where the

matter is being examined in terms of the provisions contained in Rule 77

of the Kerala Servants’ Conduct Rules, 1960. It is also stated that

W.P.(C) No. 31613/2008 [L)

– 2 –

pending finalisation of the application for recognition, along with other

teacher organisations, the petitioners’ Association has also participated in

the general meetings conducted to discuss various matters in the Higher

Secondary Sector.

4. Taking into account the above factual situation the writ

petition is disposed of with the following directions:

5. That the 1st respondent shall complete the enquiry as it

deems necessary, as expeditiously as possible, and pass orders on the

application made by the petitioners for recognition of their Association,

at any rate within 6 months of production of a copy of this judgment. In

the meantime as stated in paragraph 8 of the counter affidavit, the

representatives of the petitioners’ Association will be permitted to

participate in the general meetings in regard to matters concerning

Higher Secondary Sector, as is being done now.

Petitioners shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-