High Court Kerala High Court

Maijo Kuruvila vs Manager on 12 June, 2008

Kerala High Court
Maijo Kuruvila vs Manager on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16126 of 2008(T)


1. MAIJO KURUVILA, U.P.S.A.,
                      ...  Petitioner

                        Vs



1. MANAGER, ST.RAPHEL'S HIGH SCHOOL,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DIRECTOR OF PUBLIC INSTRUCTIONS,

5. STATE OF KERALA, REP. BY ITS

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/06/2008

 O R D E R
                                 K.T. SANKARAN,J..
                            --------------------------------------
                           W.P.(C) No.16126 of 2008 T
                            --------------------------------------
                    Dated this the 12th day of June, 2008.

                                   J U D G M E N T

The petitioner was appointed as U.P.S.A. at St.Raphel’s High

School, Ezhupunna, an aided school managed by the first respondent, with

effect from 1.6.2005. It is stated that she was appointed in the vacancy of Smt.

Sheeba Varghese who was promoted as HSA in the vacancy of Smt.Bridgit

Thomas who retired on 31.3.2005. Ext.P1 is the appointment order. Originally

the District Educational Officer, Cherthala declined approval of appointment of

the petitioner on the ground that there was no sanctioned post. The petitioner

filed an appeal before the Deputy Director of Education, Alappuzha. The Deputy

Director of Education called for a report from the District District Educational

Officer, Cherthala. It is stated that the District Educational Officer submitted

Ext.P2 reported dated 26.6.2006 stating that there was a vacancy to

accommodate the petitioner. Thereafter, the Deputy Director of Education

allowed the appeal filed by the petitioner as per Ext.P3 order dated 29.6.2006

and approved the appointment of the petitioner with effect from 1.6.2005. It was

found that there was a vacancy for accommodating the petitioner with effect from

1.6.2005. On the basis of Ext.P3 order dated 29.6.2006, the District Educational

Officer approved the appointment of the petitioner with effect from 1.6.2005.

WP(C) No.16126/2008

2

2. The Director of Public Instruction conducted an audit

in the Office of the Deputy Director of Education, Alappuzha. An objection was

raised that the Manager unauthorisedly shifted approved UPSAs as LPSAs for

making fresh appointments without obtaining departmental sanction. The

Deputy Director of Education, on the basis of the audit objection, issued Ext.P5

letter dated 15.5.2008 to the District Educational Officer stating that the Director

of Public Instruction has directed the Deputy Director of Education to cancel the

approval of appointment of the petitioner and till a final decision is taken by the

Director of Public Instruction, not to disburse the salary to the petitioner. The

petitioner has challenged Ext.P5 letter dated 15.5.2008 in this Writ Petition.

3. In the counter affidavit filed by the Deputy Director of

Education, it is stated as follows:-

                                       "2.       It  is    respectfully

                     submitted     that  the  petitioner    Smt.Maijo

Kuruvila and Sri.John Ditto were appointed as

Upper Primary School Assistants with effect

from 1.6.2005 onwards against the promotion

vacancy of Smt.Sheeba Varghese and in the

transfer vacancy of Smt. Thankamma

respectively. At the time of these

appointments there were only 16 UPSA’s on

the roll, including Smt.Maijo Kuruvila and Sri.

John Ditto, against the sanctioned post of 16

UPSA’s. However later Government by G.O.

(Rt) No.4260/05/Gl.Edn. Dated 1.10.05 have

WP(C) No.16126/2008

3

ordered to approve the appointments of

Sri.Dennis George and Smt.Annie. M.J.

(Whose appointments were approved as

LPSA with effect from 29.11.04 and

continuing as LPSA in the school) as UPSA

with effect from 5.6.02. Hence, the District

Educational Officer, Cherthala has rejected

the appointment of Smt.Maijo Kuruvila and

Sri. John Ditto stating that there were no

sanctioned post of UPSA to provide the

appointees. However appeal filed by the

Manager was allowed by this Office as the

objection raised by the District Educational

Officer, Cherthala was occured due to the

issuance of G.O.(Rt) No.4260/05/Gl.Edn.

dated 1.10.05 and the Manager has made

necessary arrangements in this regard whcih

is detailed as follows:-

3. Smt. Annie. M.J.

and Sri.Dennis George were appointed as

UPSA in St.Raphel’s H.S.Ezhupunna with

effect from 5.6.02 and these appointments

were rejected at first by the department on the

reason that protected HSA’s of the school who

were deployed in the Government schools

should have been absorbed against these

vacancies, in terms of para (3) of G.O(P)

No.178/02/Gl.Edn. dated 28.6.2002. Hence

after recalling these protected High School

WP(C) No.16126/2008

4

Assistants to the parent school, the Manager

re-appointed the above two teachers against

the available vacancies of Lower Primary

School Assistants w.e.f.29.11.2004 and the

District Educational Officer, Cherthala has

approved their appointments as LPSA from

29.11.04 and they were continued in the

school as such. However, they filed W.P.(c)

No.16092/05 before the Hon’ble High Court

for their approval of appointment as UPSA

from 5.6.02 onwards. Meanwhile Smt.Maijo

Kuruvila and Sri.John Ditto were appointed as

UPSA w.e.f. 1.6.05 in the vacancies of UPSA

during 2005. However, on the basis of the

Hon’ble High Court direction in judgment

dated 30.5.05 in W.P.(c) 16092/05 the

Government vide G.O.(Rt)

No.4620/05/Gl.Edn. dated 1.10.05 directed

the District Educational Officer, Cherthala to

approve the appointment of Smt. Annie M.J.

and Sri.Dennis George as UPSA w.e.f. 5.6.02

itself. Hence by the issuance of the

Government Order dated 1.10.05 the total

number of UPSA’s become 18 against the

sanctioned post 16, even though Smt.Annie

M.J. and Sri.Dennis George worked as LPSA

from 29.11.04 with the earlier approval from

the District Educational Officer, Cherthala.

Hence on immediate receipt of the G.O(Rt)

dated 1/10/05 in order to arrange the excess

two UPSA’s the Manager has issued

WP(C) No.16126/2008

5

proceedings Dated 4.10.05 by adjusting 2

T.T.C. holder UPSA’s namely Smt.

P.V.Thresia and Sri. N.T.Ralpy to the

available vacancies in the L.P.Section. Hence

it was clear that there were vacancies for the

appointments of Smt.Majo Kuruvila and

Sri.John Ditto with effect from 1.6.05 (there

were only 16 UPSA’s in the roll as on 1.6.05

against the sanctioned post of 16, including

the appointee), the shifting of UPSA’s made

by the Manager on 4.10.05 was for the

compliance of the Government Order Dated

1.10.05. However the Manager had not

obtained prior sanction from the District

Educational Officer, Cherthala for the shifting

of UPSA. Hence this Office has ratified the

action of the Manager for the shifting of

UPSA’s exercising the power of the appellate

authority and directed the District Educational

Officer, Cherthala to approve the appointment

of Smt.Maijo Kuruvila and Sri. John Ditto as

UPSA with effect from 1.6.05.

4. However the audit

cell of the Director of Public Instruction,

Thiruvananthapuram has objected these

appointments. Reply furnished by this office

was also not accepted by the audit cell

pointing that at the time of issuance of the

G.O.(Rt) No.4260/05 dated 1.10.05 there

WP(C) No.16126/2008

6

were 18 UPSA’s in the roll (including the two

unapproved UPSA’s (Smt.Maijo Kuruvila and

Sri.John Ditto) against the sanctioned post of

16 UPSA’s.

                                      5.        In    the     above

                    circumstances     the   Deputy     Director   of

                    Education    as    per   letter No.B1.3361/08

dt.15.5.08 had requested Director of Public

Instruction, Thiruvananthapuram to cancel the

appointments of Smt.Maijo Kuruvila and

Sri.John Ditto as UPSA’s from 1.6.05 and

directed District Educational Officer, Cherthala

to stop payments of salary to these teachers,

now the matter is pending with the Director of

Public Instruction, Thiruvananthapuram.

Therefore Writ Petition is devoid of merit.”.

4. A perusal of the counter affidavit shows that the

matter is not finally decided by the Director of Public Instruction. Ext.P5 letter

was issued without hearing the petitioner. The Director of Public Instruction has

also not heard the petitioner as well as the Manager. At the same time, till a final

decision is taken in the matter, the Director of Public Instruction has directed the

Deputy Director of Education, Alappuzha to withhold the salary of the petitioner.

The Deputy Director has in turn issued Exhibit P5 letter to the District

Educational Officer with copy to the Manager, the Headmaster and the

petitioner. To my mind, the direction to withhold the salary is illegal. The

WP(C) No.16126/2008

7

appointment of the petitioner from 1.6.2005 was approved by the competent

authority. Unless and until it is found after hearing the petitioner as well as the

Manager that the approval of appointment of the petitioner was illegal, it is not

proper to withhold the salary of the petitioner. At the same time, the matter has

to be finalised by the Director of Public Instruction. In these circumstances, the

Writ Petition is disposed of in the following manner:-

(1) The Director of Public Instruction shall issue notice to

the petitioner as well as the Manager, hear them and finally decide the matter

after considering all the contentions put forward by the petitioner as well as the

Manager.

(2) Till a final decision is taken by the Director of Public

Instruction, Ext.P5 shall be kept in abeyance and the direction to withhold the

salary of the petitioner shall not be implemented. Needless to say that this

direction will have the effect of taking necessary steps by the respondents to

continue to pay the salary of the petitioner.

K.T. SANKARAN,
JUDGE.

cks