High Court Kerala High Court

Abhilash.V.S. vs The State Of Kerala on 1 June, 2009

Kerala High Court
Abhilash.V.S. vs The State Of Kerala on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9558 of 2009(L)


1. ABHILASH.V.S., U.P.S.A.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE MANAGER, AUPS KUNHOME,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

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

 Dated :01/06/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.9558 OF 2009
              ---------------------------------------
             Dated this the 1st day of June, 2009.


                        J U D G M E N T

The petitioner was appointed as U.P.S.A in a permanent

vacancy in A.U.P. School, Kunhome as per Exhibit P2 order. The

same has been rejected relying upon the Government Order

dated 10.06.2008. The Manager has filed Exhibit P4 before the

District Educational Officer seeking to reconsider the matter.

Exhibit P5 is a copy of G.O.(P) No.104/2008/G.Edn dated

10.06.2008 . It is under challenge in this writ petition on various

grounds.

2. A Division Bench of this Court, in W.P.(C) No.2563/2009

and connected cases (K.Unni Narayanan vs. State of Kerala

reported in (2009(2) KLT 604)) has considered the validity of the

very same Government Order. In paragraph 7 of the said

judgment it was held that the offending conditions in Exhibit P2

Government Order cannot stand with the statutory rules.

Therefore, for enforcing them, the relevant rules require

W.P.(C) No.9558/09 2

amendment. As long as the rules are not amended, Exhibit P2

cannot be pressed into service by the Government.

3. Exhibit P2 therein is Exhibit P5 herein. In the light of the

above, the petitioner is entitled to succeed. The Division Bench

disposed of similar matters by the earlier judgment as per the

directions in paragraph 12 which are reproduced below:

“In the case of the writ petitioners in these cases,

orders, if any passed, approving their appointments

on daily wage basis, relying on Ext.P2 Government

Order are quashed. All appointments, whether

pending approval or already rejected, shall be

considered/reconsidered by the Educational Officers

concerned and fresh orders shall be passed in the

light of the declaration of law made by us in W.P.(C)

No.25176 of 2008. The salary found due to be paid

to the incumbents concerned shall be released

immediately. The action in this regard shall be

completed within six weeks from the date of

production of a copy of this judgment”.

In the light of the above, Exhibit P3 is quashed. There will

be a direction to the Assistant Educational Officer to consider the

grant of approval in the light of the findings rendered by the

Division Bench within a period of two months from the date of

W.P.(C) No.9558/09 3

receipt of a copy of this judgment. The petitioner will produce a

copy of this judgment along with copy of the judgment of the

Division Bench referred to above before the Assistant Educational

Officer for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp