High Court Kerala High Court

Saji Kumar Kottodi vs The State Of Kerala Represented By … on 2 September, 2008

Kerala High Court
Saji Kumar Kottodi vs The State Of Kerala Represented By … on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26431 of 2008(V)


1. SAJI KUMAR KOTTODI
                      ...  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 ASSISTANT EDUCATIONAL OFFICER

5. THE MANAGER

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :02/09/2008

 O R D E R
                                 K.T. SANKARAN,J.
                            --------------------------------------
                            W.P.(C) No.26431 of 2008 V
                            --------------------------------------
                   Dated this the 2nd day of September, 2008.

                                   J U D G M E N T

The petitioner was appointed as Full Time Urdu Teacher in

Parassinikadavu U.P. School from 1.6.2007 against the retirement vacancy of

Shri E.Ramunnikutty. It is stated that the appointment was approved as Part

Time Urdu Teacher. It is stated that as per the staff fixation from 15.7.1981

onwards, a Full Time Urdu Teacher post was granted by diverting three periods

from Group ‘C’ subjects and that the same position was continuing. It is stated

that all of a sudden, without notice, the Full Time Post was converted as Part

Time pointing out G.O.(Ms.) No.62/73/G.Edn. dated 2.5.1973, ignoring the

previous staff fixation orders. The contention of the petitioner is that G.O.(Ms.)

No.62/73/G.Edn. dated 2.5.1973 is not at all applicable in the case of Urdu

Teacher and that G.O.(Ms.) No.129/78/G.Edn. dated 19.9.1978 would apply.

The petitioner also relies on Ext.P3 Government Order dated 13.11.2000

wherein it is stated thus –

“3. In the letter read as

seventh paper above the Director of Public

Instruction has reported that there are

instances where the Educational Officer mis-

interpret the relevant Government Orders and

WP(C) No.26431/2008

2

mention the posts sanctioned by virtue of

group “C” diversion; and the posts held by the

beneficiaries of orders read as fifth paper

above as protected. Hence he has sought for

clarification in this regard.

4. Government have

examined the matter in detail and are pleased

to clarify that the posts created by virtue of

Group ‘C’ diversion cannot be treated as

protected and that such full time posts cannot

be converted into part time posts.

5. If any Educational Officer

has already proceeded with the staff fixation

and issued irregular orders as mentioned

above, he shall review such orders in

accordance with this clarificatory Government

Order.”

2. The petitioner states that as per Ext.P4 order, the

Deputy Director of Education, Kannur, rejected the contentions put forward by

the petitioner and that the Director of Public Instruction also has not accepted the

petitioner’s contentions. The petitioner has submitted Ext.P8 revision dated

18.7.2008 before the Government challenging the order passed by the Director

of Public Instruction. Ext.P8 revision is pending disposal.

WP(C) No.26431/2008

3

3. The reliefs prayed for in the Writ Petition are the

following:-

“(a) call for the records

relating to Exhibit P-4 and quash the original of

the same by the issue of a writ of certiorari or

other appropriate writ or order.

                                   (b)        declare   that     the

                  Petitioner is entitled to    have approval and

service benefits as Full-time teacher in the light

of Exhibits P-3, P-5, P-6 and P7.

) issue a writ of

mandamus or other appropriate writ order or

direction commanding the 1st Respondent to

effectively consider and pass appropriate orders

upon Exhibit P-8 after affording an opportunity

of being heard to the Petitioner within a time

limit.

(d) pass such other

order or direction which this Hon’ble Court may

deem fit and proper to grant in the

circumstances of the case.”

WP(C) No.26431/2008

4

4. Since Ext.P8 revision is pending disposal, the learned

counsel for the petitioner submits that for the present, the petitioner would be

satisfied if relief No.’c’ is granted leaving open the right of the petitioner to pray

for other reliefs at the appropriate stage, if found necessary.

In the facts and circumstances of the case, the Writ Petition

is disposed of as follows:-

(i) The first respondent shall dispose of Ext.P8 revision

dated 18.7.2008 as expeditiously as possible and at any rate within a period of

three months, after affording an opportunity of being heard to the petitioner and

the Manager of the school (fifth respondent).

(ii) The petitioner shall produce a copy of the Writ Petition

and a certified copy of the judgment before the first respondent.

(iii) The petitioner shall send a copy of the judgment by

registered post to the fifth respondent and shall produce proof of the same

before the first respondent.

K.T. SANKARAN,
JUDGE.

cks