High Court Kerala High Court

Abdul Hameed vs Assistant Educational Officer on 20 February, 2009

Kerala High Court
Abdul Hameed vs Assistant Educational Officer on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2234 of 2008()


1. ABDUL HAMEED, S/O.KHADER KUNJU,
                      ...  Petitioner

                        Vs



1. ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

2. DEPUTY TAHSILDAR (R.R.)

3. THE VILLAGE OFFICER, PERINJANAM VILLAGE

4. P.M.RAZIA, HEAD MISTRESS, W/O.KHALID,

5. THE GOVERNMENT OF KERALA,

                For Petitioner  :SRI.N.R.CHANDRASEKHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :20/02/2009

 O R D E R
                   K. BALAKRISHNAN NAIR &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 2234 of 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 20th day of February, 2009

                              JUDGMENT

Balakrishnan Nair, J.

The writ petitioner is the appellant. He is the Manager of

an Aided School. The Headmistress of the school was suspended

by him by Ext.P2 proceedings dt.10.6.2002 for a period of 15

days. Though the appellant moved for extension of the

suspension period beyond 15 days before the Asst. Educational

Officer, the same was not granted. Even thereafter, she was not

allegedly allowed to join duty. Therefore, she moved this Court

by filing O.P.No.21086 of 2002.

2. After serving notice by special messenger on the

petitioner herein, who was the third respondent in that writ

petition, this Court passed an interim order dt.7.8.2002 declaring

that the petitioner therein is deemed to be in service. The Asst.

Educational Officer was directed to draw and disburse the salary

of the teacher as provided under Rule 67(8) of Chapter XIVA of

W.A.No. 2234 of 2008
2

K.E.R. The Government was given liberty to recover the salary from

the Manager. Finally, the appellant submits, the teacher re-joined the

school on 22.8.2003.

3. According to the appellant, since the suspension was only for

a period of two weeks, the teacher should have joined duty

immediately thereafter. But the official respondents and the teacher

maintained that there should be a further order from the Manager

ordering her reinstatement. The Asst. Educational Officer drew the

salary payable to the teacher as provided under Rule 67(8) of Chapter

XIV A of K.E.R.. Thereafter, steps were taken to recover the same

from the Manager. The proceedings of the Asst. Educational Officer in

this regard are Exts.P5 and P8 Later, on the motion of the Asst.

Educational Officer, the Deputy Tahsildar (Revenue Recovery), has

issued to the appellant Exts.P10 and P11 notices respectively under

Section 34 and 7 of the Kerala Revenue Recovery Act. The Writ

Petition was filed challenging those two notices.

4. According to the Manager, the teacher on her own absented

from duty and therefore he was not liable to pay any salary for her

W.A.No. 2234 of 2008
3

omission. But the learned Single Judge dismissed the writ petition.

According to the learned Single Judge, if the teacher remained absent

unauthorisedly, the Manager could have taken action. The claim of

the Manager that she refused to join duty on her own was not accepted

by the learned Judge. In the result, the challenge against Exts.P10 and

P11 was repelled and the writ petition was dismissed. Hence this Writ

Appeal.

5. The learned counsel for the appellant re-iterated the very

same contentions he unsuccessfully canvassed before the learned

Single Judge. We notice that the Asst. Educational Officer has

directed the Manager to cancel the suspension order and reinstate the

teacher. She also approached this Court by filing O.P.21086 of 2002

claiming reinstatement and also for payment of salary. In that writ

petition, the appellant herein did not appear or contest. Therefore, the

reliefs sought in that writ petition were granted by an interim order.

Later, the writ petition was disposed of making the interim order

absolute. In the face of the judgment in that case, the present

contentions of the appellant cannot be entertained or considered. That

W.A.No. 2234 of 2008
4

judgment will bar such contentions. The Asst. Educational Officer has

acted only as permitted by this Court. In this case we further notice

that the appellant has not chosen to challenge the proceedings of the

Asst. Educational Officer. He only challenged the consequential

action of the Deputy Tahsildar (Revenue Recovery). For that reason

also, the writ petition was not maintainable.

6. In the result, the appeal fails and is dismissed.

(K. BALAKRISHNAN NAIR)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm