High Court Kerala High Court

B.T.Sheeba vs The State Of Kerala Represented By … on 2 April, 2009

Kerala High Court
B.T.Sheeba vs The State Of Kerala Represented By … on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10796 of 2009(T)


1. B.T.SHEEBA,W/O. M.KESARI DHAS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE DISTRICT EDUCATIONAL OFFICER

5. THE MANAGER

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/04/2009

 O R D E R
                              P.N.Ravindran, J.
                           ==================
                        W.P.(C) No.10796 of 2009
                        =====================

                 Dated this the 2nd day of April, 2009.

                                JUDGMENT

Heard Sri. V.A.Muhammed, the learned counsel appearing for the

petitioner and Sri. A.J.Varghese, the learned Government Pleader

appearing for the official respondents.

2. The petitioner is presently working as H.S.A. (Hindi) in Evan’s

High School, Parassala managed by the fifth respondent. She was first

appointed as H.S.A. in the fifth respondent’s school in a leave vacancy for

the period from 7.10.1998 to 10.12.1998. That appointment was

approved. She was again appointed in another leave vacancy for the

period from 11.12.1998 to 11.12.1999. That appointment was also

approved. It appears, the petitioner did not have any of the training

qualifications prescribed in Rule 2(2)(iv) of Chapter XXXII of the Kerala

Education Rules, hereinafter referred to as the “KER” for short, for

appointment to the post of H.S.A. (Hindi). Though she had passed

Pracharak Diploma from Dakshina Bharat Hindi Prachar Sabha, as per the

provisions contained in Rule 2(2)(iv) of Chapter XXXII of the KER,

Pracharak Diploma of the Dakshina Bharat Hindi Prachar Sabha is

recognised as a training qualification only upto and including the

academic year 1969-70. Overlooking this aspect, the petitioner’s

WP(C) 10796/09 -: 2 :-

appointment in the leave vacancies was approved. Later, the petitioner

was appointed as H.S.A. (Hindi) against a long leave vacancy with effect

from 5.6.2000 as per Ext.P3 order dated 5.6.2000. The District

Educational Officer declined to approve the said appointment by Ext.P4

order passed on 3.4.2001 on the ground that the petitioner does not

possess the required training qualification and that Pracharak Diploma of

the Dakshina Bharat Hindi Prachar Sabha, which she had passed during

the academic year 1995-96 is not adequate training qualification. The

Manager carried the matter in appeal. By Ext.P5 order passed on

27.3.2002 the appeal was rejected. The petitioner thereupon moved the

Director of Public Instruction. By Ext.P6 order passed on 23.9.2002, the

Director of Public Instruction rejected the revision petition. The

petitioner thereupon moved the Government. By Ext.P7 order passed on

21.2.2005, the Government ordered as follows:

“Having considered the case in details taking a very

lenient view, Government hereby order to approve the

appointment of Smt. B.T.Sheeba as H.S.A. (Hindi), Evan’s

High School, Parassala, Thiruvananthapuram with effect

from 5.6.2000 in relaxation of rules, subject to the

following conditions:

I. She will acquire one of the qualifications prescribed

for the post of H.S.A. (Hindi) within a period of 3 years from

the date of issue of this order.

II. She will be paid only basic pay fixed for the post as

her salary with effect from 5.6.2000 treating her as under

qualified till she acquires any of the qualifications

WP(C) 10796/09 -: 3 :-

prescribed for the post of H.S.A. (Hindi). The directions in

the judgment read as 3rd paper above is thus complied

with.”

3. Ext.P7 order discloses that though the petitioner was not

qualified to be appointed as H.S.A. (Hindi), taking a lenient view, the

Government directed the educational authorities to approve her

appointment as H.S.A. (Hindi) with effect from 5.6.2000 in relaxation of

the rules subject to the condition that she should acquire one of the

training qualifications prescribed for the post of H.S.A. within a period of

three years from the date of issue of the order. It was also stated that

she will be paid only the basic pay fixed for the post as salary with effect

from 5.6.2000 treating her as under qualified till she acquires any of the

training qualifications prescribed for the post of H.S.A. (Hindi). The

petitioner thereafter underwent the diploma course in Hindi Teachers’

Training and completed it during the academic year 2007. The result of

the examination was published on 31.10.2007. The petitioner thereafter

moved the Government in Ext.P11 representation dated 31.3.2008

requesting the Government to treat the period of service from 5.6.2000

to 31.10.2007 for the purpose of grant of notional increments and grade

promotions. She also filed W.P.(C) No.29163 of 2008 in this Court. By

Ext.P12 judgment delivered on 3.10.2008, this Court directed the

Government to consider Ext.P11 representation and pass orders thereon.

As directed by this Court, the Secretary to Government, General

Education Department heard the petitioner on 2.1.2009. During the

WP(C) 10796/09 -: 4 :-

hearing, the petitioner submitted Ext.P13 written submission. By Ext.P14

order passed on 11.3.2009 the Government rejected the petitioner’s

request in Ext.P11 (which was marked as Ext.P10 in W.P.(C) No.29163 of

2008). Ext.P14 is under challenge in this Writ Petition.

4. The petitioner contends that the Government ought to have

granted to the petitioner the benefit of Ext.P10 Government order

wherein the Government had ordered that the service rendered by the

untrained school teachers will be reckoned for notional increments with

monetary benefit from the date of acquisition of the training

qualification. The learned counsel for the petitioner contends that what

the petitioner had asked for in Ext.P11 was grant of increments on

notional basis during period from 5.6.2000 to 31.10.2007 and fixation

of pay on that basis with effect from 1.11.2007. The learned counsel for

the petitioner contends that the Government would not in any way be

affected if such request is entertained for the reason that the petitioner

was drawing only basic pay as salary during the said period. I am afraid,

there is a little or no merit in the said contention. The petitioner was not

qualified to be appointed as H.S.A. when she was first appointed from

7.10.1998 to 10.12.1998. When she was reappointed on 5.6.2000

against a regular vacancy, she did not admittedly possess any of the

training qualifications prescribed in Chapter XXXII of the KER. The

appointment of the petitioner was therefore liable to be rejected.

However, taking a lenient view, the Government directed the educational

WP(C) 10796/09 -: 5 :-

officers to approve her appointment subject to the two conditions set

out in Ext.P7. Ext.P7 order was passed in relaxation of the rules. It was

only because of the two conditions stipulated in Ext.P7 that the

Government directed the educational officers to approve the petitioner’s

appointment. On the strength of Ext.P7, the petitioner continued in

service and also acquired the prescribed qualifications. The claim of the

petitioner, is in my opinion grossly unjust. The Government permitted

her to continue in service as an unqualified hand. One of the condition

for such continuance was that she will be paid only basic pay as her

salary till she acquires any of the prescribed training qualifications. The

petitioner acquired the training qualification only on 31.10.2007.

Therefore, during the period from 5.6.2000 to 31.10.2007 on the terms

of Ext.P7, she was eligible only to draw the basic pay as her salary. If the

claim of the petitioner in Ext.P11 is accepted, she will start drawing

higher emoluments with effect from 1.11.2007 as if she was entitled to

allowances and increments during the period from 5.6.2000 to

31.10.2007. This would result in stepping up of her salary with grade

promotions and also the benefit of pay revisions. The petitioner relies

on Ext.P10 to contend that similar benefits are extended to the

Government school teachers. Ext.P10 states that untrained service and

training period of untrained teachers appointed after 26.2.1965 in

Government schools will be reckoned for notional increments with

monetary benefit from the date of acquiring training qualification.

WP(C) 10796/09 -: 6 :-

Chapter XXXI of the KER came into force on 5.12.1972. Therefore,

Ext.P10 cannot govern aided school teachers who are governed by

Chapter XXXI of the KER. The claim founded on Ext.P10 is in my opinion

plainly untenable.

For the reasons stated above, I hold that there is no merit in this

Writ Petition. It is accordingly dismissed in limine.

P.N.Ravindran,
Judge.

ess