High Court Kerala High Court

A.Sivan vs State Of Kerala Represented By on 27 August, 2009

Kerala High Court
A.Sivan vs State Of Kerala Represented By on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24804 of 2007(C)


1. A.SIVAN, DRAWING TEACHER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DISTRICT EDUCATIONAL OFFICER,

4. K.V.BINDRA KUMARI, MUSIC TEACHER,

                For Petitioner  :SRI.GEORGE ABRAHAM

                For Respondent  :SRI.N.RAGHURAJ

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :27/08/2009

 O R D E R
                 V.K.MOHANAN, J.
      -----------------------------------------------
    W.P(C).Nos.24804/2007 & 1199/2006
      -----------------------------------------------
      Dated this the 27th day of August, 2009

                  J U D G M E N T

The fate of W.P(C) No.1199 of 2006

depends upon the outcome in W.P.(C) No.24804

of 2007, and therefore, the above two writ

petitions are interconnected. Hence, these two

writ petitions are heard together and being

disposed of by this common order.

2. The petitioner in W.P(C) No.24804 of

2007 is originally appointed as a Drawing

Teacher in the U.P.Section of the High School,

Mundur on 28.8.1978. In the said school, there

were two posts of Specialist Teachers. Out of

two, one was abolished as a result of fixation of

strength of Teachers during the year 1998 and

hence, the petitioner was shifted from the

U.P.Section to the High School Section in a

vacancy which arose due to the retirement of one

WP(C) Nos.24804 of 2007&1199 of 2006

:-2-:

Balachandran who was holding the post of Specialist

Teacher. Thus, from 31.3.1998 onwards, the

petitioner was working in the High School Section

as Drawing Teacher till his retirement. Out of the

two posts of Specialist Teachers, the remaining one

was occupied by one C.Murali, who retired on

31.7.2001 and to that post, the petitioner in W.P(C)

No.1199 of 2006 was appointed with effect from

1.8.2001. His appointment was also approved by

the Department.

3. That being the position, after five years,

the District Educational Officer, the third

respondent issued Ext.P1 order (in W.P(C) No.24804

of 2007) on 7.5.2003, which was eventually

challenged by the petitioner before this Court by

filing W.P(C) No.35916 of 2005 and this Court

passed Ext.P4 judgment directing the Government

to reconsider the matter and to take a fresh decision

WP(C) Nos.24804 of 2007&1199 of 2006

:-3-:

after hearing the petitioner and other affected

parties. Thus, the Government passed Ext.P6 order,

declining the request of the petitioner to permit him

to continue as Drawing Teacher in the High School

Section. It is the above Ext.P6 order, challenged in

W.P(C) No.24804 of 2007.

4. The prayer in W.P(C) No.1199 of 2006 is

to quash Exts.P2,P3 and P5 orders by issuing a writ

of certiorari. The second prayer in the writ petition

is to issue a writ of mandamus or other appropriate

writ, order or direction commanding respondents 1

to 3 to retain the petitioner as Physical Education

Teacher in the school of the 4th respondent and to

approve his appointment during the year 2002-03

and subsequent years. The petitioner in the above

writ petition approached this Court when the third

respondent passed an order shifting the fifth

respondent, who is the petitioner in the other writ

WP(C) Nos.24804 of 2007&1199 of 2006

:-4-:

petition, to the U.P.Section and retrenching the

petitioner herein so as to accommodate the other

petitioner holding that there would be one Specialist

post in the Upper Primary Section. Ext.P3 is the

said order. Against Ext.P2 order, the petitioner

herein preferred revision petition before the

Government and the same was disposed of by the

Government in the light of the direction issued by

this Court as per the judgment in W.P(C) No.16146

of 2003. As the order was against the petitioner, he

again challenged the said order by filing W.P.(C)

No.6949 of 2004 before this court and this Court, by

order dated 13.7.2005 in the above writ petition,

quashed the revisional order passed by the

Government and directed the Government to re-

examine the matter afresh. Ext.P4 is the judgment

of this Court in the writ petition on the basis of

which the Government passed Ext.P5 order. In

WP(C) Nos.24804 of 2007&1199 of 2006

:-5-:

Ext.P5 order, the Government reiterated its earlier

stand and thus, aggrieved by Ext.P5 order, the

petitioner preferred the present writ petition.

5. In both the writ petitions, the State has

filed separate counter affidavits. The specific

contention of the Department is to the effect that

the shifting of the petitioner in W.P(C) No.24804 of

2007 to the High School Section was illegal and

arbitrary and therefore, he is to be reposted in the

U.P.Section for which the petitioner in the other

writ petition (1199/2006) had to be retrenched.

According to the Government, the petitioner in W.P

(C) No.24804 of 2007 was not eligible to be

transferred and appointed in any post in the High

School Section as he was not having the

S.S.L.C.qualification, which is one among the

requisite qualifications.

6. I have heard Sri.P.K.Sureshkumar,

WP(C) Nos.24804 of 2007&1199 of 2006

:-6-:

learned counsel appearing for the petitioner in W.P.

(C) No.1199 of 2006 and also Sri.George Abraham,

learned counsel appearing for the petitioner in W.P.

(C) No.24804 of 2007 and the learned Government

Pleaders.

7. Counsel for the petitioners emphatically

submits that by virtue of sub-rule(2) and (3) of Rule

1 of Chapter XXXI of the Kerala Education Rules

(for short ‘the K.E.R.’), the petitioner in W.P.(C)

No.24804 of 2007 was fully qualified for transfer to

the post occurred in the High School Section of the

school and therefore, the contention of the

departmental authorities and the Government is

liable to be rejected. In support of the contention,

counsel for the petitioners very much relied upon

the decisions of this Court reported in Rani George

v. Deputy Director of Education (2004(1) KLT

460) and Satheeshkumar v. State of Kerala (2009

WP(C) Nos.24804 of 2007&1199 of 2006

:-7-:

(3) KLT 439).

8. On the other hand, the Government

Pleaders contended that the exemption granted in

sub-rule (3) to Rule 1 of Chapter XXXI of the K.E.R.,

is not applicable in the case of the petitioner in W.P

(C) No.24804 of 2007. Thus, according to the

Government Pleaders, the appointment of the

petitioner in W.P(C) No.1199 of 2006 cannot be

approved because the post in which he was

appointed had to be accommodated by the

petitioner in W.P(C)No.24804 of 2007 after shifting

him from the High School Section.

9. I have carefully considered the arguments

advanced by the counsel appearing for the

petitioners as well as the learned Government

Pleaders and I have perused the materials on

record.

10. At the outset, it is to be noted that the

WP(C) Nos.24804 of 2007&1199 of 2006

:-8-:

petitioner in W.P.(C) No.24804 of 2007 has already

retired from service on 31.3.2008 while he was

working in the High School Section as a Drawing

Teacher. Though the said petitioner was shifted and

appointed to the High School Section and working

there with effect from 31.3.1998, the objection was

raised by the Department only after five years of his

working in the High School Section. Ext.P6 order

(in W.P.(C) No.24804 of 2007) is dated 25.7.2007

and after six months from the date of Ext.P6, he

retired from the service. Thus, it can be seen that

he was working as Specialist Teacher in the High

School Section right from 31.3.1998 and he was

doing his job, without any other complaint for which

he had already received the salary etc. It is also the

fact that the petitioner in W.P(C) No.1199 of 2006

was appointed in the post of Physical Education

Teacher right on 1.8.2001 and the said

WP(C) Nos.24804 of 2007&1199 of 2006

:-9-:

appointments were approved by the Department. In

the meanwhile, this Court passed the interim order

on 13.1.2006 on the basis of which he is continuing

in service. In the interim order passed by this Court

on 13.1.2006, it is made clear that the petitioner

shall be allowed to continue in service on condition

that the claims for service benefits including salary

will depend on the final result of the writ petition.

Thus, the petitioner was continuing in the post and

rendering the service without receiving any salary

for the last several years. As the petitioner in W.P

(C) No.24804 of 2007 had already retired from

service, at present, there is no question of

accommodating him in the U.P.Section.

11. Chapter XXXI of the K.E.R. deals with

qualifications of Private School teachers. Rule 1 of

the said Chapter says that the teachers in the

private schools shall have the educational and

WP(C) Nos.24804 of 2007&1199 of 2006

:-10-:

professional qualifications prescribed in that

chapter. It is further stated that the conditions

regarding the age, Departmental Test qualifications,

service qualifications and other service conditions

shall be governed by the provisions of the Act and

the Rules contained in the foregone chapters. As

per sub-rule (2) to Rule 1, for all teaching posts in

Private Primary Schools including posts of

Language Teachers and Specialist Teachers, a pass

in S.S.L.C. Examination conducted by the

Commissioner for Government Examination or its

equivalent is fixed as the minimum general

educational qualification. Sub-rule (3) to Rule 1 of

Chapter XXXI of the K.E.R. is an exemption to sub-

rule (2) to Rule 1. Sub-rue(3) to Rule 1 reads as

follows:-

“(3) Qualified teachers in service in
Private Schools as on 30-6-1980 and teachers
who have approved qualified service in Private

WP(C) Nos.24804 of 2007&1199 of 2006

:-11-:

Schools prior to that date shall be,
permanently exempted from the requirement
of the general educational qualifications
prescribed for all teaching posts in Private
Primary Schools under sub-rule(2) above, not
only in respect of posts held by them but also
in respect of promotions to higher posts,
provided they have the qualifications
prescribed for such higher posts, but for the
prescription of the revised minimum general
educational qualifications.”

On a reading of sub-rule(3), it can be seen that the

teachers in service in Private Schools as on

30.6.1980 are exempted from the requirement of the

general educational qualifications, viz., S.S.L.C. as

fixed by sub-rule (2) to Rule 1. It is further seen

from sub-rule(3) that such exemption is not only in

respect of the posts held by such teachers, who

were in service as on 30.6.1980, but also in respect

of promotions to higher posts. From the above rule,

it is crystal clear that the exemption was given to

the occupants who have entered in service before

WP(C) Nos.24804 of 2007&1199 of 2006

:-12-:

30.6.1980 not only for continuing in the post held by

them, but for promotion also. Therefore, I am of the

view that by virtue of this exemption contained in

Rule 1(3) of Chapter XXXI of the K.E.R., the

petitioner in W.P.(C) No.24804 of 2007 was rightly

shifted to the High School Section and his transfer

and appointment to the High School Section is

absolutely valid and proper. It is also relevant to

note at this juncture that the scale of pay in both the

sections was admittedly the same.

12. A Division Bench of this Court in a

decision reported in Rani George v. Deputy

Director of Education (2004(1) KLT 460) has held

that the posts of Specialist Teachers in the

Schools/sections are interchangeable if the same are

belonging to one educational agency and are having

High School with Upper Primary in the same

district. Admittedly, in the present case, the scale of

WP(C) Nos.24804 of 2007&1199 of 2006

:-13-:

pay of the Drawing Teacher both in the U.P.Section

and the High School Section is one and the same.

Therefore, the transfer and appointment of the

petitioner to the High School Section is not a

promotion. It is only a shifting, especially when the

posts in High School Section and the U.P.Section

are interchangeable as held by the Division Bench of

this Court. It is a fact that the departmental

authorities initiated proceedings against the

petitioner in W.P(C) No.24804 of 2007 only after

five years from the date of his occupying post in the

High School Section and in the mean while, the

petitioner in the other writ petition was duly

appointed in the U.P.Section as a Physical

Education Teacher. It is also a fact that the

petitioner in W.P(C) No.24804 of 2007 has already

retired from service on 31.3.2008.

13. Under the above factual premises and in

WP(C) Nos.24804 of 2007&1199 of 2006

:-14-:

view of the provisions of the K.E.R. referred above

and in the light of the position of law settled as per

the decisions reported in Rani George v. Deputy

Director of Education (2004(1) KLT 460) and

Satheeshkumar v. State of Kerala (2009(3) KLT

439), I am of the view that Ext.P6 in W.P(C)

No.24804 of 2007 is liable to be set aside and the

petitioner in W.P(C) No.1199 of 2006 is entitled to

get the relief as sought in the writ petition.

In the result, mainly on the basis of the

factual premises referred above, W.P(C)No.24804 of

2007 is allowed to the extent quashing Ext.P6 order

of the Government and W.P(C) No.1199 of 2006 is

allowed quashing Exts.P2,P3 and P5 and

respondents 1 to 3 are directed to retain the

petitioner as Physical Education Teacher in the

school of the fourth respondent and to approve his

appointment during the year 2002-03 and

WP(C) Nos.24804 of 2007&1199 of 2006

:-15-:

subsequent years and for all service purposes and

are further directed to release his salary which was

due to him forthwith.

W.P(C)Nos.24804 of 2007 and 1199 of

2006 are allowed as indicated above.

V.K.Mohanan,
Judge

MBS/

WP(C) Nos.24804 of 2007&1199 of 2006

:-16-:

V.K.MOHANAN,
J.

—————————————–

O.P.NO. OF 200

————————————–

——

J U D G M E N T

WP(C) Nos.24804 of 2007&1199 of 2006

:-17-:

DATED: -6-2009

WP(C) Nos.24804 of 2007&1199 of 2006

:-18-: