High Court Kerala High Court

V.J.Sreekumar vs Asst. Director(General) on 25 February, 2009

Kerala High Court
V.J.Sreekumar vs Asst. Director(General) on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 154 of 2006(A)


1. V.J.SREEKUMAR,
                      ...  Petitioner

                        Vs



1. ASST. DIRECTOR(GENERAL),
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE MANAGER,

5. B.PRASAD,

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :25/02/2009

 O R D E R
  K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
                   ---------------------------------
                     W.A.No.154 OF 2006
                   ---------------------------------
          Dated this the 25th day of February, 2009

                        J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The writ petitioner, in W.P.(C) No.15663/2005, is the

appellant. The respondents were the respondents in the writ

petition. The appellant filed the writ petition, challenging

Ext.P8 order of the Director of Public Instructions, directing the

appointment of the 5th respondent in the vacancy of H.S.A

(Sanskrit) in the 4th respondent’s school, which arose on

29.11.2001.

2. The brief facts of the case the following:

The appellant was, a Lower Grade Sanskrit Teacher,

eligible for appointment as H.S.A. Sanskrit, under Rule 43B of

Chapter XIVA of the K.E.R. When a vacancy arose on

29.11.2001, in the post of H.S.A. Sanskrit, the petitioner was

appointed. The 5th respondent staked his claim for re-

appointment as a protected teacher, on the strength of G.O.(P)

W.A.No.154/2006 2

No.112/2001/G.Edn. dated 26.3.2001. The Deputy Director by

Ext.P3 order dated 29.7.2002 directed to recall the 5th

respondent and accommodate in that vacancy. Appellant

submits, he challenged that order before this Court by filing

O.P.No.31075/2002. There was an interim stay of Ext.P3 in that

writ petition. Apparently, based on the said interim order, the

appointment of the petitioner as H.S.A. (Sanskrit) was approved,

on 30.11.2004, with effect from 29.11.2001. Challenging the

said order, the 5th respondent moved the D.P.I. by filing a

revision. The said revision, after hearing both sides, was allowed

by Ext.P8. The approval of appointment of the petitioner was

cancelled, as per Ext.P8. There was a further direction to recall

the 5th respondent, who was at that time working in

Kalluvathukkal Panchayat High School on deployment. The

appellant contended that the 5th respondent is only a retrenched

teacher and therefore a Rule 51A claimant. The petitioner being

a Rule 43B claimant, he is entitled to get preference when a

vacancy arises in the cadre of H.S.A. The appellant also relied

on Ext.P1 judgment, wherein the 5th respondent’s claim as

against the promotion of another Lower Grade Sanskrit Teacher

W.A.No.154/2006 3

as H.S.A. was rejected. The official respondents and the 5th

respondent supported the order of the D.P.I, Ext.P8.

3. The learned Single Judge, after hearing both sides,

dismissed the writ petition holding that the 5th respondent being

a retrenched teacher with 7 years service is entitled to get

preference. Aggrieved by the judgment of the learned Single,

this writ appeal is filed. The appellant reiterated the

contentions, which he unsuccessfully canvassed before the

learned Single Judge.

4. Whether a claim under 43B or 51A will prevail does

not arise in this case. A vacancy for promotion or direct

recruitment arises only after accommodating a protected

teacher. The orders issued, concerning accommodation of

protected teachers, can be traced to the powers of the

Government under Rule 14 of Chapter XXIII of the K.E.R. Apart

from that, the Government have powers to relax the rigour of

any rule, in view of Rule 3 of chapter I of the K.E.R. So, we are

of the view that there will be no vacancy to accommodate the

W.A.No.154/2006 4

appellant/writ petitioner before accommodating a protected

teacher like the 5th respondent. Therefore, the challenge against

Ext.P8 fails and the writ appeal is accordingly dismissed.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.L.JOSEPH FRANCIS, JUDGE)
ps