High Court Kerala High Court

A.Beepathutty vs State Of Kerala on 6 June, 2008

Kerala High Court
A.Beepathutty vs State Of Kerala on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12336 of 2007(R)


1. A.BEEPATHUTTY,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER,

4. THE ACCOUNTANT GENERAL,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :06/06/2008

 O R D E R
                                     K.T. SANKARAN, J.
                ............................................................................
                              W.P.(C) No. 12336 OF 2007
                ............................................................................
                                Dated this the 6th June, 2008



                                       J U D G M E N T

The reliefs prayed for in the Writ Petition are the following:

(i) Issue a writ of mandamus or other appropriate writ or

direction, commanding the 1st respondent to pass orders on

Exhibit P-4, P-7 and P8 directing to pay all her service benefits

including pension and pay for the period she was deliberately

and illegally kept out, within a specified period after hearing the

petitioner.

(ii) To declare that the petitioner is entitled to get salary and all

other service benefits for the period from 22.04.94 to 5.6.00

also;

(iii) To grant such other reliefs, as are just and proper in the

nature of this case.”

2. The petitioner was appointed as Arabic Teacher in the L.P. Section of the

third respondent’s school for various periods from 04.07.1978 onwards in the leave

vacancy of a teacher. The leave vacancy was originally for a period of five years and it

was extended to more than 15 years. However, that teacher did not join duty. The

case of the petitioner is that on 22.04.1994 the Manager sent out the petitioner.

Meanwhile, a retirement vacancy arose on 01.07.1995 in the L.P. Section. Instead of

appointing the petitioner, who was a rule 51A claimant, the Manager appointed a fresh

hand. The Educational Department did not grant approval for appointment of the fresh

hand. The Director of Public Instructions passed an order dated 01.02.1997 directing

the Manager to appoint the petitioner in the retirement vacancy which arose on

W.P.(C) No. 12336 OF 2007

2

01.07.1995. It was also mentioned in the order that if the Manager fails to obey the

directions, he will be disqualified to hold the post of Manager. O.P.No.3039 of 1997

was filed by the Manager challenging the order dated 01.02.1997 passed by the

Director of Public Instructions on the ground that the Manager was not heard while

passing the order dated 01.02.1997. The impugned order was set aside by this Court

and the Director of Public Instructions was directed to dispose of the matter afresh.

Thereafter, the Director of Public Instructions passed Ext.P1 order dated 31.12.1997

holding that the petitioner is a rule 51A claimant with requisite qualification and that the

Manager should have appointed her in the vacancy which arose on 01.07.1995. Though

the Manager challenged Ext. P1 order in O.P.No.2001 of 1998, it was dismissed as per

Ext.P2 judgment dated 28.09.1998. Ext.P2 order was challenged in W.A. 2274 of 1998

and the Writ Appeal was also dismissed. The Manager filed a Special Leave Petition

before the Supreme Court and the Supreme Court did not grant any order of stay. The

Manager was constrained to appoint the petitioner as per Ext.P3 order of appointment

dated 28.07.2000, which was approved by the Educational Department. The petitioner

retired from service on 30.04.2003.

3. Contending that the petitioner was illegally kept out for different spells of

periods from 29.09.1978 to 05.06.1979, 22.02.1984 to 19.08.1984 and from 22.04.1994

to 04.06.2000 by the Manager and claiming that the petitioner is entitled to all the

benefits and that her pensionary benefits are also to be reckoned with reference to the

rights available to her, the petitioner filed Ext. P4 representation before the first

respondent Ext.P4 was followed by Exts. P7 and P8 representations. Since those

W.P.(C) No. 12336 OF 2007

3

representations were not disposed of so far by the first respondent, this Writ Petition is

filed.

4. A counter affidavit is filed by the Assistant Educational Officer, Chavakkad.

The relevant portion in the counter affidavit is as follows:

“The stay was refused by the Supreme Court on 18.04.2000.

Manager was compelled to appoint the petitioner from

05.06.2000 in the retirement vacancy which had arisen from

01.07.1995. This appointment was approved by the second

respondent -(Ext.P3) and later the petitioner retired from service

on 30.04.2003.

The service book of the petitioner is not available in this

office. It is forwarded to Director of Public Instruction,

Thiruvananthapuram as per this office letter No.C/2689/03

dated 29.12.03. On verifying the previous files, it is noted that

the petitioner was out of service for the period from 29.09.1978

to 05.06.1979, 22.02.1984 to 19.08.1984 and from 22.04.1994

to 04.06.2000. Forgetting the consequential service benefits,

the petitioner filed petition on 24.05.2003 before the

Government (Ext. P4).

In order to consider the matter, the Director of Public

Instruction, has directed to this respondent to give remarks to

the petition dated 24.05.2003. The remarks have already been

submitted along with service book. It is now pending before the

Director of Public Instructions.

In the meantime petitioner filed a representation dated

30.07.06 before the first respondent requesting to grant her all

benefits from 22.04.1994 to 05.06.2000. No orders have been

received so far.

W.P.(C) No. 12336 OF 2007

4

Hence it is prayed that this Honourable Court may be

pleased to pass appropriate orders in the Writ Petition. ”

5. What are all the benefits to which the petitioner is entitled to is a matter to be

considered by the first respondent. For that purpose, it is necessary to dispose of

Exts. P4, P7 and P8 representations. From the counter affidavit, it is seen that some of

the records are with the Director of Public Instructions. The first respondent shall take

steps to re-construct the records to the extent possible. The petitioner would also co-

operate with the first respondent in re-constructing the records. After perusing the

relevant records and after hearing the petitioner, the first respondent has to take a

decision on Exts. P4, P7 and P8 representations.

6. Learned Government Pleader submitted that Ext. P3 order shows that the

petitioner was appointed with effect from 05.06.2000 onwards and that her appointment

was approved only for the period from 05.06.2000 onwards and therefore, the petitioner

is not entitled to claim benefits for the period from 01.07.1995. This is also a matter to

be considered by the first respondent while disposing of the matter. What action should

be taken against the Manager is also to be decided by the first respondent. The first

respondent shall make every endeavor to dispose of the matter within a period of six

months . Needless to say, the first respondent shall afford an opportunity of being heard

to the petitioner and the Manager before finally disposing of the matter.

In this Writ Petition, the third respondent-Manager was not personally served

with notice. Notice to the Manager was returned with the endorsement “addressee left

India”. Later service on the third respondent was completed by substituted service in

W.P.(C) No. 12336 OF 2007

5

the form of newspaper publication. If the Manager is not served with notice personally,

the first respondent would be entitled to effect the service in such other manner known

to law including substituted service by affixture.

The Writ Petition is disposed of as above.

K.T. SANKARAN,
JUDGE.

lk