High Court Kerala High Court

A. Bhargavi vs The Assistant Educational … on 15 February, 2010

Kerala High Court
A. Bhargavi vs The Assistant Educational … on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37602 of 2009(U)


1. A. BHARGAVI, W/O. C.V. NANU,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DIRECTOR OF PUBILC INSTRUCTIONS,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/02/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 37602 of 2009

                      ==================

               Dated this the 15th day of February, 2010

                             J U D G M E N T

This writ petition relates to the right to managership of Sree

Narayana Basic Upper Primary School, Vadakkumpad, Thalassery,

which originally belonged to one K.P.Govindan, the father of the

petitioner. Sri.Govindan is no more. On his death, the management of

the school devolved by succession on the petitioner and her brothers

and sisters jointly. The legal heirs are five in number. A dispute arose

among them regarding as to who should be the manager. The

Director of Public Instruction considered the dispute and passed Ext.P1

order in favour of the petitioner. Challenge by two of the legal heirs to

Ext.P1 was rejected by Ext.P2 order of the 4th respondent-Government

of Kerala. That was challenged before this Court in W.P.(C).

No.27680/2008, which was dismissed by Ext.P3 judgment. Pursuant

thereto, by Ext.P4, the 2nd respondent recognized the petitioner as the

manager of the school and directed preparation of a bye-law for the

management of the school for approval. According to the petitioner,

after giving notice to all the legal heirs as well as the A.E.O. Ext.P9

bye-law was framed. Despite notice regarding the meeting for

approval of the same, the A.E.O. and two of the members of the

educational agency did not participate in the meeting. Consequently,

2

by majority, the educational agency approved the bye-law. Ext.P9 bye-

law was forwarded to the 1st respondent by Ext.P10 for approval. In

the meantime, the term of appointment of the petitioner as the

manager as per Ext.P4 was to expire on 27.12.2009. The petitioner’s

Ext.P11 request for extension of the period of the petitioner’s

appointment as manager was not considered by the 2nd respondent. It

is under the above circumstances, the petitioner has filed this writ

petition seeking the following reliefs:

“a) Mandamus directing the second respondent to issue appropriate
orders on or before 27.12.2009, extending the period of
appointment of petitioner as Manager of Sree Narayana Basic
Upper Primary School, Vadakkumpad, Thalassery, till the Exhibit
P9 byelaw is approved by the first respondent.

b) Mandamus directing the first respondent to consider and approve
the Exhibit P9 byelaw within a time limit that may be fixed by this
honourable court;”

2. The learned Government Pleader submits that two of the

members of the educational agency have not signed the bye-law and,

therefore, the A.E.O. has forwarded copies of the bye-law to those

two persons for their opinion on the same.

3. I have considered the rival contentions in detail.

4. I am of opinion that the if the majority of the members of

the educational agency has approved the bye-law, simply because

minority refuses to accept same, the same does not become

automatically invalid unless the same is contrary to the Kerala

3

Education Act and Rules or any other legal provision. As such, simply

because a minority of the members of the educational agency opposes

the bye-law, the 1st respondent cannot deny approval to the bye-law

on that ground. In the above circumstances, this writ petition is

disposed of with the following directions:

The 1st respondent shall consider the question of approval of

Ext.P9 bye-law and pass orders thereon, as expeditiously as possible,

at any rate, within one month from the date of receipt of a certified

copy of this judgment. Till then, the interim order passed on

23.12.2009, which was extended by order dated 11.1.2010, would

continue to be in force.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge