High Court Kerala High Court

T.V.Gouri vs State Of Kerala on 28 July, 2009

Kerala High Court
T.V.Gouri vs State Of Kerala on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6403 of 2008(K)


1. T.V.GOURI,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE DISTRICT TREASURY OFFICER,

6. THE MANAGER,

                For Petitioner  :SRI.POOVAMULLE PARAMBIL ABDULKAREEM

                For Respondent  :SRI.R.SURENDRAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/07/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.6403/2008-K
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 28th day of July, 2009

                           J U D G M E N T

The petitioner who retired from service as Assistant Educational

Officer is aggrieved by Exts.P3, P4 and P13 by which a liability to the tune

of Rs.51,960/- has been imposed against her. The circumstances under

which the liability was fixed are the following:-

2. The petitioner was the Assistant Educational Officer of

Thalasseri South and she retired from service on 31/03/2003. Two Schools,

namely, the Kodiyeri Junior Basic School and the North Vayalalam

L.P.School were under the administrative jurisdiction of the Assistant

Educational Officer, Thalassery South. The test check for the year 2000-

2001 was conducted by the petitioner and the records and the strength of the

students were verified. Later on, on 16/11/2000, the Super Check Cell

visited the North Vayalalam L.P.School and they came to the conclusion

that the pupils who were absent on that day were bogus/irregular admissions

and that two posts out of 7 Teachers have to be reduced in terms of Rule 15

of Chapter 23 K.E.R. Ext.P1 is the proceedings issued by the Director of

W.P.(C). No.6403/2008
-:2:-

Public Instructions in this regard. Similarly, in respect of the other School

also, i.e. Kodiyeri J.B School, Ext.P2 orders have been passed. In Exts.P1

and P2, the Headmaster and the Assistant Educational Officer have been

found jointly liable for the loss sustained to Government Exchequer by

payment of salary to Teachers. Thereafter, by Ext.P3 issued under Rule 1A

(1) of Chapter XXVI K.E.R, the liability was fixed against the petitoiner

and the Headmaster of North Vayalalam L.P. School. Ext.P4 shows that a

total amount of Rs.1,03,832/- has been fixed against the Headmaster of

Kodiyeri J.B.School and the Assistant Educational Officer, Thalasseri South

equally. Even though, he filed explanations Exts.P5 and P6, he was not

exonerated from the liability. Ext.P7 is the order passed by the Director of

Public Instructions with regard to Vengara Mopla U.P.School, wherein, in

identical circumstances, it was found that there were bogus

admissions/irregular retentions on rolls of the School and the Headmistress

was directed to refund the amount paid as salary to the Teachers. Ext.P8 is

a Circular issued by the Director of Public Instructions in the matter

wherein, it is made clear that since the admission, promotion and removal of

pupils are done directly by the Headmasters and if bogus admissions are

found out, the Headmasters will alone be liable for refund of the amount

W.P.(C). No.6403/2008
-:3:-

found as loss to the Department.

3. When the petitioner approached this Court earlier by filing

W.P.(C).No.39687/2003, he was directed to approach the Government in

the matter and, accordingly, he filed Ext.P11 revision before the

Government which was disposed of by Ext.P13 order.

4. The view taken in Ext.P13 is to the effect that it was the duty of

the Assistant Educational Officer to verify the strength correctly and find

out irregularities if any. Since bogus admission has resulted in the wrong

fixation, the petitioner is also bound to bear the burden.

5. The learned counsel for the petitioner submitted that going by

Rule 12 of Chapter XXIII K.E.R, the Assistant Educational Officer is

expected only to verify the physical strength. Accordingly, the physical

strength of the students was verified by the petitioner in respect of 64

Schools under the administrative jurisdiction of the A.E.O. It was not

physically possible for the petitioner to verify the details of admissions in

respect of each pupil in the respective Schools and find out whether there

was any bogus admission or not at that stage. Even if it is found on

reverification that there is bogus admission, that cannot result in fixing any

financial liability against the petitioner. It is submitted that going by Ext.P8

W.P.(C). No.6403/2008
-:4:-

Circular issued by the Director of Public Instructions, the authorities of the

Schools, namely, the Headmasters can be made liable if staff fixation is

revised based on the subsequent Check either by Super Check Cell or by

other authorities. The admission of pupils etc. are being done by the

Headmaster alone and therefore, it is submitted that as per the Circular

(Ext.P8) no liability could be fastened against the petitioner. It is also

submitted that Rule 1A of Chapter XXVI K.E.R. cannot be invoked against

the Educational Officers. Reliance is placed on the Division Bench of this

Court in Beena v.State of Kerala [2002 (2) KLT 545] in support of the

above plea.

6. It is clear from the proceedings Exts.P1 and P2 that there is a

finding that bogus admissions have been made in the two Schools. In

paragraph (10) of Ext.P1 a finding is entered to the effect that “the

Headmaster of the School is responsible for the admission, removal and

maintenance of records and for supervision of the work of subordinates. It

is the duty of the Assistant Educational Officer to verify the strength

correctly and to unearth the irregularities.” True that there is responsibility

on the Assistant Educational Officer to verify the physical strength, but it

cannot be said that on the date fixed for verification of the strength of

W.P.(C). No.6403/2008
-:5:-

pupils, the Assistant Educational Officer will have to go through the entire

records to find out whether there is any bogus admission or not. Therefore,

the question is whether on any subsequent verification if there is change in

strength, the Assistant Educational Officer can be saddled with any liability

for refund of the salary paid to the Teachers.

7. The Circular Ext.P8 issued by the DPI is relevant in this context.

Going by the specific stipulations of the Circular, it is evident that the

Headmaster alone can be saddled with the monetary liability. The Division

Bench in similar circumstances had occasion to consider Rule 16 of Chapter

XXIII K.E.R in Beena’s case (2002 (2) KLT 545). It was held thus in

paragraph (9):- “We are of the view that when the Director exercises his

power under R.16 after getting a report of an officer authorised by the State

Government, it is always open to the said Officer to take appropriate action

against the School authorities. It is in exercise of the said power that the

Director directed that the salary paid to appellants unauthorisedly should be

recovered from the Headmaster.” Therefore, the liability is on the

Headmaster of the School. Even going by the findings herein, the

Headmaster is responsible for the bogus admission etc. There is no finding

either in Ext.P1 or in Ext.P2 herein that the petitioner had helped the School

W.P.(C). No.6403/2008
-:6:-

authorities to make any bogus admission. In these circumstances, the

question is whether Exts.P3 and P4 could be sustained. Unless and until it

is found that the petitioner is personally responsible for the admission,

inflation of the physical strength of the students and the consequential staff

fixation, the petitioner cannot be asked to refund the amounts paid as salary

to the Teachers. The view taken by the Division Bench in the above

reported case also is relevant in the circumstances. Even though the

petitioner had explained in detail that she cannot be personally made liable,

the Government has chosen to repel the contentions on the finding that the

Assistant Educational Officer has to find out and substantiate the

manipulation and fraudulent tactics of the School authorities. The facts as

already noticed show that there were 64 Schools under the jurisdiction of

the Assistant Educational Officer. Therefore, within the time of 15 days

allowed to the Assistant Educational Officer, it would have been impossible

for her to find out the bogus admission in respect of various Schools. Even

going by the method adopted by the authorities while passing Ext.P1, it can

be seen that several visits were conducted for the said purpose and the

Headmasters of the Schools to which Transfer Certificates were issued were

also addressed to ascertain whether the pupils were admitted in their

W.P.(C). No.6403/2008
-:7:-

Schools. Therefore, the enquiry regarding bogus admission, going by

express provision of Chapter XXIII K.E.R, is also a time consuming process

and it cannot be held that on the date of visit made by the Assistant

Educational Officer for checking the strength of the students, he will have

to undertake all these exercises to prove that the students strength that is

reflected in physical verification is not bogus or fraudulent admissions. It is

evident from the scheme of Chapter XXIII that various provisions enable

the authorities to check the strength of pupils at different stages. It is well

settled that the liability can be fastened against the employee/pensioner only

if there is clear finding that he has caused loss to the Government. Herein,

she is asked to refund part of the amount paid as salary to the Teachers

under Rule 1A(1) of Chapter XXVI K.E.R.

8. In the light of the above, I find that Exts.P3, P4 and P13 cannot

be sustained and accordingly, they are quashed. It is held that the petitioner

is entitled to be paid the entire amount of DCRG sanctioned and therefore,

the withheld amount from the D.C.R.G namely, Rs.52,054/- is to be

disbursed to her. Therefore, the competent authority among respondents 2

to 4 will issue NLC to the petitioner and on production of which she will be

W.P.(C). No.6403/2008
-:8:-

disbursed the amount by the Sub Treasury Officer within a period of one

month from the date of receipt of a copy of the judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms