IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 83 of 2008()
1. R. SREELATHA, W/O. GOPINATHAN,
... Petitioner
Vs
1. ARAVINDAKSHAN G.,
... Respondent
2. STATE OF KERALA,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE MANAGER,
For Petitioner :SRI.P.S.KRISHNA PILLAI
For Respondent :SRI.ASOK.M.HERIAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :16/10/2009
O R D E R
K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
------------------------------
W.A. No.83 of 2008
------------------------------
Dated this, the 16th day of October, 2009
JUDGMENT
Balakrishnan Nair, J.
The fourth respondent in the Writ Petition challenges
the judgment of the learned Single Judge in this appeal. The
writ petitioner was a Rule 51-A claimant for the post of Full
Time Menial which arose in the school of the fourth respondent
herein. The appellant was a claimant under Rule 51-B. It is
settled position in law that claim under Rule 51-A will prevail
over the claim under Rule 51-B. But, the Deputy Director of
Education and the Government held in favour of the appellant
by relying on a relinquishment letter, Ext.P3, issued by the first
respondent/writ petitioner. It is settled position in law that
there is no provision for relinquishment of a claim under
Rule 51-A, by issuing a relinquishment letter. The right under
Rule 51-A of Chapter XIVA, K.E.R., will be forfeited if the
claimant does not join duty on an appointment order being
issued by the Manager and thereafter another registered letter
W.A. No.83 of 2008
– 2 –
is sent to him alerting that someone else would be appointed if
the claimant does not join duty within seven days. If the
Manager follows the above procedure, and even thereafter the
first respondent does not join duty, then only his claim under
Rule 51-A will be lost. In view of the above position, we find no
reason to interfere with the judgment of the learned Single
Judge as per which the order of the Deputy Director and the
Government have been quashed, for overlooking the claim of
the first respondent, relying on Ext.P3 relinquishment letter.
The Writ Appeal, therefore, fails and it is accordingly
dismissed.
Sd/-
K. Balakrishnan Nair,
Judge.
Sd/-
P. Bhavadasan,
Judge.
DK.
(True copy)