High Court Kerala High Court

V.K.P.Brinda vs Regional Deputy Director on 30 October, 2007

Kerala High Court
V.K.P.Brinda vs Regional Deputy Director on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9609 of 2007(R)



1. V.K.P.BRINDA
                      ...  Petitioner

                        Vs

1. REGIONAL DEPUTY DIRECTOR
                       ...       Respondent

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  :SRI.KRISHNADAS P. NAIR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/10/2007

 O R D E R
                         S.SIRI JAGAN,J
             ======================
                    W.P.(C).No.9609 of 2007
            =============-===========
            Dated this the 30th day of October, 2007


                           JUDGMENT

The petitioner is a Higher Secondary School Teacher in

Navamukunda Higher Secondary School, Thirunavaya,

Malappuram District. She is aggrieved by Ext.P6 order by which

she has been rendered supernumerary on the second respondent

being appointed as Headmaster/Principal of the School. The

situation arose on the following factual scenario. By the decision

of this Court and the Supreme Court, qualified Headmasters

holding the post of Principal was directed to be allowed to

continue as Principal of Higher Secondary Schools. The second

respondent was the Headmaster who was holding charge of

Principal also of the School. This Court held that the post of

Principal would be deemed to have arisen immediately on

promulgation of the special rules which stipulated that there

shall be a Principal in all Higher Secondary Schools. In tune

with the said decision, the Government issued an order creating

1225 posts of principals in the 1225 Higher Secondary Schools

in the State. In that order the Government stipulated that the

W.P.(C).No.9609/2007
2

post of Principal would be created by converting one post of

Higher Secondary School Teacher so that the total number of

Higher Secondary School Teachers would be the same even after

appointing the Principal. In order to accommodate Headmasters

of High Schools as Principal of the Higher Secondary School also

the Government issued Ext.P5 order in which it was stipulated

that qualified Headmasters who are promoted as Principal will

have to teach 16 periods. When a Headmaster is expected to

teach 16 periods naturally the number of periods available for

Higher Secondary School Teacher would be reduced. Under the

above circumstances, in Ext.P5 the Government held as follows:

i) “for the creation of supernumerary posts of Higher Secondary

School Teacher (Jr.) to accommodate the Junior most Higher

Secondary School Teacher (Jr.), who will be thrown out due to

shortage of teaching periods consequent on a Headmaster

turned Principal takes charges and handles 16 hours teaching

periods.

ii)Exemption to Principals from teaching in cases where the

Higher Secondary Section does not have the subject of the

Headmaster turned Principal for teaching.”

2. When the second respondent was appointed as

Principal of the Higher Secondary School pursuant to Ext.P5 by

Ext.P6 order the petitioner was retained in a supernumerary

W.P.(C).No.9609/2007
3

post created for the purpose of complying with the conditions in

Ext.P5. Petitioner is aggrieved by her being termed as

supernumerary. The apprehension of the petitioner is that by

terming her as supernumerary, she would be deprived of service

benefits in future.

3. The contentions of the petitioner are two fold. First is

that Ext.P5 only contemplates a supernumerary post of Higher

Secondary School Teacher(Junior) alone and not that of Higher

Secondary School Teacher. The Petitioner being a Higher

Secondary School Teacher, by implementing Ext.P5 the

petitioner cannot be termed as supernumerary, since Ext.P5

speaks only about Higher Secondary Teacher (Junior). The

second is that as per Ext.P5, qualified Headmasters who are

promoted as Principals will have to teach 16 periods. In the

present case the second respondent has not taught students

even for a single period during his tenure and therefore the

petitioner herself was teaching or taking classes for the entire

periods allowed to English, which is a subject of both the

petitioner as well as the Principal. Therefore the petitioner

cannot be termed as supernumerary at all, because she was

W.P.(C).No.9609/2007
4

occupying the post depending on the number of periods allowed

to English which periods she alone was teaching.

4. The contention of the learned Government Pleader is

that although Ext.P5 speaks of Higher Secondary School Teacher

(Junior) what was contemplated by Ext.P5 is only that the Junior

most among the Higher Secondary School Teachers available,

whether Higher Secondary School Teacher or Higher Secondary

School Teacher(Junior), would be rendered supernumerary. As

far as the number of periods are concerned, according to the

learned Government Pleader it does not make any difference

because as per the Government Order the post of Principal has

been created by converting one post and Higher Secondary

School Teacher and therefore once the Headmaster is appointed

as Principal also there would naturally be a reduction in the post

of Higher Secondary School Teacher as a result of which one

teacher has to be rendered supernumerary which alone has been

done by Exts.P5 and P6.

5. I have considered the rival contentions.

6. According to me although Ext.P5 is intended to save a

difficult situation that may arise on Headmasters being promoted

W.P.(C).No.9609/2007
5

as Principals, it actually creates more problems than it seeks to

solve. The first is that the same speaks only about a Higher

Secondary School Teacher (Junior) being rendered

supernumerary. Second is that when the Full Bench of this

Court held that the post of Principal would stand created on

promulgation of the special rules, it cannot be held that the post

of Principal came in to being only on the Government issuing the

Government Order creating 1225 post of Principals. The number

of Higher Secondary School Teachers have been fixed and

appointed on the basis of the total number of periods available

for each subject. Therefore, there are already the stipulated

number of Higher Secondary School Teachers in the school.

The post of Principal is in addition to that, since the post of

Principal come into being immediately on coming into force of

the special rules. Therefore, normally there need not be any

conversion of post of Higher Secondary School Teacher into that

of Principal. But the Government insists that the post of

Principal came into being only when the Government order

creating the posts came into force, which specifically stipulated

that the post of Principal would be created by converting one

W.P.(C).No.9609/2007
6

post of Higher Secondary School Teacher to accommodate the

Principal. These are all some of the problems thrown up by

Ext.P5 order.

7. However, I do not think that it is necessary to decide

that issue now. Admittedly, the second respondent has retired

from service as a result of which the petitioner ceased to be

supernumerary, going by Exts.P5 and P6 themselves. The

petitioner has no case that she has been deprived of any

monetary benefits on account of her being termed as

supernumerary. The petitioner’s apprehension is that in future

she may be deprived of service benefits for the period during

which she was termed as numerary. If it is declared that the

petitioner would not be deprived of any service benefits,

whatsoever, because of her being termed as supernumerary for

the period when the second respondent was holding the post of

Principal, the petitioner’s fears can be allayed. Accordingly, in

view of the fact that the Government has not denied the specific

averments of the petitioner that the second respondent has not

taught even a single period as principal and the petitioner was

in fact taking classes for the entire periods available for English,

W.P.(C).No.9609/2007
7

I declare that simply because of the fact that the petitioner has

been termed as supernumerary during the period when the

second respondent held the post of Principal to satisfy the

conditions in Ext.P5 she would not be deprived of any service

benefits whatsoever presently or in future.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE
dvs