High Court Kerala High Court

A.G.Sathi vs State Of Kerala on 30 July, 2009

Kerala High Court
A.G.Sathi vs State Of Kerala on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29618 of 2006(A)


1. A.G.SATHI, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR,

3. THE REGIONAL DEPUTY DIRECTOR,

4. THE PRINCIPAL,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :30/07/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.29618/2006-A
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                     Dated this the 30th day of July, 2009

                             J U D G M E N T

The petitioner is working as Higher Secondary School Teacher

(Commerce) in St.Joseph Higher Secondary School, Vayattuparamba. She

was appointed as H.S.S.T (Commerce) as per order dated 17/06/2002

(Ext.P1). She is a Post Graduate in Commerce and she was working as

High School Assistant and on acquiring SET qualification, she was

appointed as H.S.S.T by getting exemption from acquiring B.Ed Degree

with the condition that the petitioner has to acquire B.Ed within 7 years.

2. She was selected for the B.Ed Course during the year 2004-05

and she joined the course on 22/06/2004 and the same ended on 28/03/2005.

This is evidenced by Ext.P2. Even though the application for leave without

allowance was forwarded, it was returned by the District Educational

Officer stating that the application may be forwarded to the second

respondent. After completing various formalities, the leave application was

forwarded to D.E.O for counter signature and again it was directed to be

submitted to the third respondent. At this stage, Ext.P6 communication was

issued to the effect that as per Rules, summer vacation cannot be suffixed or

W.P.(C). No.29618/2006
-:2:-

prefixed to the leave without allowance for study purpose and that no

academic purpose is served by rejoining on 28/03/2005. Therefore, the

petitioner was directed to re-submit leave application covering the summer

vacation also. As per Ext.P8 the Principal informed the third respondent

that the petitioner has a right to rejoin duty as the leave period ended on

28/03/2005. The petitioner submitted Ext.P9 representation in the matter.

Then by Ext.P10, she was informed that the salary bill from 7/06 cannot be

honoured unless the teacher had submitted revised leave application. This

was based on Ext.P11 Circular. According to the petitioner, Ext.P11 is

illegal.

3. The respondents have filed a counter affidavit in the matter

opposing the prayers of the petitioner. The stand taken in the counter

affidavit in paragraph (6) is that as the petitioner has not completed her

probation for want of a basic qualification i.e., B.Ed., leave without

allowance for study purpose will be granted to the teacher/petitioner under

Rule 110 of Chapter IX, Part I K.S.R Appendix XII-B (ii).

4. The petitioner has filed a reply affidavit pointing out that the

probation has been declared with effect from 31/07/2003 A.N on

completion of 2 years and the entry to this effect is made in her Service

W.P.(C). No.29618/2006
-:3:-

Book. It is also pointed out that going by Ext.P13, it can be found that the

petitioner has undergone the B.Ed course as permitted in the Government

Order dated 25/09/1998.

5. The dispute is regarding the view taken by the Government in

Ext.P6. The Government was of the view that as per Rule, summer vacation

cannot be suffixed or prefixed to the L.W.A for study purpose. The learned

Government Pleader relied upon Government Decision No.3 to Rule 74 of

Part I K.S.R in support of the above stand taken by the Government.

6. The Government decision No.3 is to the effect that the

prefixing or suffixing of vacation to leave without allowances granted under

Appendix XII A Part I K.S.R for employment abroad or within the country

is not permissible. Obviously, the petitioner’s application for leave is under

Rule 91 of Part I K.S.R. It is not under Appendix XII A. Therefore, the

Government Decision No.3 will not apply here.

7. The provisions of Appendix XII-B mainly relates to the grant

of leave without allowances for those ineligible for leave for study purpose

under Rule 88 or Rule 91, Part I, K.S.R. Sub Para (v) provides that “leave

will not be allowed to be combined with any other kind of leave or

vacation”. It can be thus seen that the petitioner cannot be compelled to

W.P.(C). No.29618/2006
-:4:-

combine the vacation if the leave applied for is under these provisions.

Going by Rule 74 of Part I K.S.R., vacation may be taken in combination

with or in continuation of any kind of leave, (proviso omitted). The

Government Decision No.1 therein states that it is permissible to allow a

vacation to intervene between two periods of leave. Similarly vacation may

be prefixed or suffixed to leave or both prefixed or suffixed. Therefore, the

learned counsel for the petitioner submitted that even in such cases, the

payment of salary for the period cannot be denied.

8. Herein, admittedly, Government Decision No.3 to Rule 74 will

not apply. What remains is Ext.P11 Circular, that is dated 28/04/2006. The

same came into force after the period of leave was over. Therefore, the

stipulation therein will not apply to the petitioner.

9. In that view of the matter, the petitioner is entitled to succeed in

the writ petition. Exts.P6 and P12 are therefore, quashed. There will be a

direction to respondent Nos.1 to 3 to pass orders sanctioning leave without

allowance to the petitioner for the period from 22/06/2004 to 28/03/2005 for

undergoing B.Ed course and the period will be regularised accordingly. The

fourth respondent will forward the application to the second respondent

through the third respondent on production of a copy of this judgment.

W.P.(C). No.29618/2006
-:5:-

Appropriate orders will be passed within two months from the date of

receipt of a copy of the judgment. The petitioner will be entitled for the

eligible monetary benefits also. No costs.

(T.R. Ramachandran Nair, Judge.)

ms