High Court Kerala High Court

Aby Mathew vs State Of Kerala on 19 June, 2008

Kerala High Court
Aby Mathew vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1265 of 2008()


1. ABY MATHEW, HSA (PHYSICAL SCIENCE)
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER

3. THE MANAGER,SALEM VOCATIONAL HIGHER

4. SMT.JESSY PETER, MANAKKAKUDY HOUSE

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/06/2008

 O R D E R
                J.B.Koshy & P.N.Ravindran, JJ.
               =====================
                      W.A.No.1265 of 2008
               =====================

           Dated this the 19th day of June, 2008.

                            JUDGMENT

Ravindran,J.

The petitioner in W.P.(C)No.8618 of 2007 is the appellant.

By judgment delivered on 23.1.1008, the learned Single Judge

dismissed the Writ Petition. Hence, this appeal.

2. The fourth respondent was appointed as H.S.A. (Physical

Science) by the third respondent in a leave vacancy for the

period from 21.7.2003 to 19.12.2003. That appointment was

approved by the District Educational Officer by order passed on

8.2.2006 for the period from 27.3.2003 to 31.10.2003. After the

service of the fourth respondent was terminated, the appellant

was appointed as Clerk with effect from 1.6.2005 under Rule 51B

of Chapter XIV-A of Kerala Education Rules, hereinafter referred

to as the “K.E.R.” for short.

2. While matters stood thus, a vacancy of H.S.A. (Physical

Science) arose in the third respondent’s school on the retirement

of Sri.K.V.Poulose from service on 31.3.2006. In that vacancy,

instead of appointing the fourth respondent, whose earlier spell

of appointment had been approved on 8.2.2006, the Manager

promoted and appointed the appellant. The fourth respondent

WA 1265/08 -: 2 :-

objected to the appointment of the appellant on the ground that

it was made overlooking her claim under Rule 51A of Chapter

XIV-A of the K.E.R. By Ext.P2 order passed on 31.10.2006, the

District Educational Officer overruled the objections of the fourth

respondent and held that the Manager may consider appointing

her in the second post of H.S.A. (Physical Science), which had

been sanctioned for the academic year 2006-07. Pursuant to

Ext.P2, the appellant’s appointment as H.S.A. (Physical Science)

was approved by the District Educational Officer on 6.11.2006.

The fourth respondent filed a revision petition before the State

Government challenging Ext.P2. By Ext.P5 order passed on

19.2.2007, the State Government set aside Ext.P2 and held that

the fourth respondent had a preferential claim under Rule 51A, of

Chapter XIV-A of the K.E.R. to the retirement vacancy of H.S.A.

(Physical Science) which arose on 1.6.2006, against which the

appellant was appointed on 5.6.2006. Accordingly, Ext.P2 was

set aside and the Manager was directed to appoint the fourth

respondent as H.S.A. (Physical Science) with effect from

5.6.2006 in the vacancy which arose on 1.6.2006 and to adjust

the appointment given to the appellant as H.S.A. (Physical

Science) against the second vacancy of H.S.A. (Physical Science

available in the school as per the staff fixation order for the

academic year 2006-07.

3. The appellant thereupon filed W.P.(C)No.8618 of 2007

challenging Ext.P5 inter alia on the ground that she did not have

the minimum approved continuous service of one academic year.

WA 1265/08 -: 3 :-

It was also contended that her initial spell of appointment was

approved only on 8.2.2006 and that as on that date, he was in

service as a Clerk in the school and had a claim for promotion

under Rule 43 of Chapter XIV-A of the K.E.R. to the post of

H.S.A. (Physical Science) that arose on 1.6.2006. By the

judgment under challenge, the learned Single Judge held that

after the amendment to Rule 51A introduced with effect from

17.6.2005, a claim under Rule 51A will prevail over a claim under

Rule 43 and that the fourth respondent had a preferential claim

over the appellant for appointment to the post of H.S.A. (Physical

Science) which arose on 1.6.2006. The learned Single Judge held

that the appointment of the appellant against that vacancy was

clearly illegal. It was also held that if at all the appellant is

entitled to be appointed as H.S.A. (Physical Science), his claim

can only be against the vacancy of H.S.A. (Physical Science)

which was newly sanctioned during the academic year 2006-07.

The appellant’s contention that as the fourth respondent did not

have approved service of one academic year and therefore had

no claim under Rule 51A, the learned Single Judge held that the

amendment incorporating the stipulation that a claim under 51A

would arise only if the teacher has a minimum continuous service

of one academic year as on the date of relief, was introduced

only on 16.4.2005 and that amendment cannot govern the

appointments made prior to that date. The Writ Petition was

accordingly dismissed. While the Writ Petition was pending

during the academic year 2007-08 there was a fall in the student

WA 1265/08 -: 4 :-

strength and thereupon, the post of H.S.A. (Physical Science)

newly sanctioned as per the staff fixation order for the year

2006-07 ceased to exist. The appellant was thereupon reverted

as U.P.S.A.

4. We have heard Sri.Thampan Thomas, the learned

counsel appearing for the appellant. The learned counsel for the

appellant contended that as the fourth respondent did not have

approved continuous service of one academic year as on the date

of relief, she is not entitled to claim a right under Rule 51A. It

was also contended that as the appellant claimed a right under

Rule 43 and is qualified and eligible to be appointed as H.S.A.

(Physical Science) his claim will prevail over the claim of the

fourth respondent under Rule 51A of Chapter XIV-A of the K.E.R.

5. We have considered the submissions made at the bar by

the learned counsel appearing for the appellant. The first proviso

to Rule 51A of Chapter XIV-A of the K.E.R. which stipulates that

a teacher should have a minimum continuous service of one

academic year as on the date of relief, was inserted only with

effect from 16.4.2005. The fourth respondent’s earlier spell of

approved service was during the period from 21.7.2003 to

31.10.2003. Rule 7A(3) of Chapter XIV-A of the K.E.R. as it

stood prior to 16.4.2005 prohibited only appointment to

vacancies, the duration of which is two months or less. The

fourth respondent was appointed to a vacancy which was of three

months duration and therefore her appointment was validly made

to a leave vacancy. It was only when Rule 7A(3) of Chapter IIV-

WA 1265/08 -: 5 :-

A of the K.E.R. was amended with effect from 16.4.2005 that

appointments to the vacancies, the duration of which is less than

one academic year was prohibited. Further, the fourth

respondent’s appointment for the period from 21.10.2003 to

31.10.2003 was approved by order passed on 8.2.2006 and 0j

such approval being granted, it took effect from 27.7.2003, the

date of appointment in terms of Rule 7 of Chapter XIV-A of the

K.E.R. We therefore overrule the contention of the appellant that

the fourth respondent did not have a claim under Rule 51A as on

1.6.2006.

6. The second contention raised by the appellant is that he

being Rule 43 claimant, he was entitled to preference for

appointment in the retirement vacancy which arose on 1.6.2006,

as against the fourth respondent’s claim under Rule 51A. We are

of the view that after the amendment to Rule 43 with effect from

17.6.2005, the said contention is without any merit. After the

amendment to Rule 43 introduced with effect from 17.6.2005, a

claim under Rule 43 is subject to a claim under Rule 51A of

Chapter XIV-A of the K.E.R. Therefore, there is no merit in the

second contention as well. It had been held in Jannet Varghese

v. State of Kerala – 2006(3)K.L.T. 435 and in Saleena v.

State of Kerala – 2008(1) K.L.T. 437 that after the amendment

introduced with effect from 17.6.2005 to Rules 43 and 51A of

Chapter XIV-A of K.E.R., if there is conflict between a claim under

Rule 43 and a claim under Rule 51A the claim under Rule 43 will

prevail.

WA 1265/08 -: 6 :-

7. For the reasons stated above, we agree with the learned

Single Judge that the appointment of the appellant to the

retirement vacancy of H.S.A. (Physical Science) which arose in

the third respondent’s school on the retirement of Sri.A.V.Poulose

from service on 31.3.2006 was illegal and that the Manager was

bound to appoint the fourth respondent as H.S.A. (Physical

Science) in that vacancy.

The Writ Appeal accordingly fails and it is dismissed in-

limine.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 20/6