High Court Kerala High Court

K.M.Jameelamma vs The Director Of Public … on 7 October, 2008

Kerala High Court
K.M.Jameelamma vs The Director Of Public … on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12883 of 2007(H)


1. K.M.JAMEELAMMA, W/O.C.A.IBRAHIM RAWTHER,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE CORPORATE MANAGER,

5. THE HEADMASTER, DEVASWOM BOARD

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2008

 O R D E R
                          ANTONY DOMINIC, J.
                        ===============
                    W.P.(C) NO. 12883 OF 2007 (H)
                    ====================

                Dated this the 7th day of October, 2008

                              J U D G M E N T

Since 15/7/94, petitioner was working as a Part Time Arabic Teacher

and from 15/7/77 onwards, as a full time teacher.

2. The issue in this writ petition arises out of Ext.P3 staff fixation

order for the year 2006-07, by which, a post which was abolished in the

year 2003-04, was again sanctioned. However, it would appear that based

on the direction of the Deputy Director, the DEO has issued Ext.P4 order

abolishing the post on the ground that there were only 9 students. It is

challenging Ext.P4, this writ petition is filed.

3. The main contention urged is that the DEO could not have

reviewed his order and that the order passed was without giving

opportunity to the affected parties. Counsel also relied on Rule 12 C of

Chapter XXIII KER in support of this plea. It is stated that the petitioner

happened to be the victim of Ext.P4 for the reason that the Manager had

not disclosed the fact that a teacher junior to the petitioner was working in

DBLPS, Thirumullavaram, who was not entitled to protection. If that be

so, as rightly contended by the petitioner, it was that teacher who ought to

have been retrenched and the petitioner ought to have been transferred

WPC 12883/07
:2 :

and accomodated in her place. However, subsequent to Ext.P4, Manager

has issued Ext.P6 retrenching the aforesaid junior most teacher, then

working in DBLPS, Thirumullavaram effective from 15/7/06 and posting the

petitioner in that place.

4. Presently, therefore, petitioner is aggrieved by that part of

Ext.P4 which directs that excess payment received by her shall be

recovered. Yet another grievance of the petitioner is that she has not

been paid for the period 1/3/2007 to 17/4/2007.

5. Now that it has come out that there was a teacher junior to

the petitioner, who has since been retrenched, there is no question of the

petitioner having received any excess payment, requiring to be recovered

from her as ordered in Ext.P4. True that excess payment has been made

by the Government and necessarily that is to be recovered. But in the

aforesaid factual background, petitioner has to be exonerated of the

liability and it will be open to the Department to take recourse to the

provisions of the KER for recovering such excess payment either from the

Manager or from the junior most teacher, whoever is liable.

6. In view of Ext.P6 and as the right of the petitioner for

continuance has been recognised, necessarily, petitioner is also entitled to

be paid for the period from 1/3/2007 to 17/4/2007 as well.

WPC 12883/07
:3 :

7. Learned counsel for the petitioner complains that the

petitioner is due for retirement on 31/3/2009. It is also pointed out that in

view of the confusion that was prevailing, her service has not been

regularised, increments have not been granted, DA arrears have not been

paid and the pension papers also are not being processed. Now that I

have held that the petitioner ought not have been visited with the

consequence mentioned in Ext.P4, necessary orders have to be passed by

the 1st respondent, remedying the grievance referred to above. This shall

be done, as expeditiously as possible, at any rate within 2 months of

production of a copy of this judgment.

8. Petitioner may produce a copy of this judgment before the 1st

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp