High Court Kerala High Court

Belsi M vs The Corporate Management Of Latin on 24 March, 2010

Kerala High Court
Belsi M vs The Corporate Management Of Latin on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2936 of 2009()


1. BELSI M.,
                      ...  Petitioner

                        Vs



1. THE CORPORATE MANAGEMENT OF LATIN
                       ...       Respondent

2. THE STATE OF KERALA,

3. THE DIRECTOR OF PUBLIC INSTRUCTION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE ASSISTANT EDUCATIONAL OFFICER,

6. SMT.N.Y.AMMINI,

7. SMT.KUMARI SOBHANA,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/03/2010

 O R D E R
                                                               C.R.

         K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
                        ---------------------------
                       W.A. No. 2936 OF 2009
                         --------------------------
              Dated this the 24th day of March, 2010

                          J U D G M E N T

Balakrishnan Nair, J.

The appellant was the seventh respondent in the Writ Petition.

The first respondent herein was the writ petitioner. The point that

arises for decision in this case is whether the appointment of the

sixth respondent Smt. N.Y.Ammini as Headmistress of a Lower

Primary School, overlooking the claim of the appellant herein was

valid for the reason that the first respondent did not follow a fair

procedure as directed by this Court in Kurian Lizy v. State of

Kerala (2006 (4) KLT 264 (F.B). The brief facts of the case are the

following:

2. The first respondent manages a few schools, including

St.George L.P. School, Palode. It is not disputed before us that the

said educational agency belongs to a minority community and

therefore, is entitled to the protection of Article 30(1) of the

Constitution of India. A vacancy in the post of Headmaster arose in

St.George L.P.School, Palode on 1.4.2004. The management

W.A..No.2936/09
2

appointed Smt. N.Y.Ammini, who is admittedly junior to the appellant

in the cadre of LPSA/UPSA. The management asserted their rights

under Article 30(1) of the Constitution of India in making their

choice. But, the motion made before the Assistant Educational

Officer (AEO) for approval of the said appointment met with rejection,

as evident from Ext.P2 communication of the AEO, Palode dated

6.8.2004. The Manager appealed. The appeal was dismissed by the

District Educational Officer (DEO) by Ext.P3 order dated 27.5.2005.

AEO and DEO took the view that the appointment cannot be

approved for the reason of overlooking the claim of the appellant,

who is a senior. The Manager preferred Ext.P4 revision before the

Director of Public Instruction (DPI). The said revision was dismissed

by Ext.P5 order dated 21.3.2006, on the ground that the

management did not produce any material to show they have the

protection of Article 30(1) of the Constitution of India. The

management filed Ext.P6 revision before the Government,

challenging Ext.P5. The Government disposed of the revision by

Ext.P7 order dated 11.3.2008. The Government held that the

management belongs to a minority community having the protection

W.A..No.2936/09
3

of Article 30(1) of the Constitution of India. But, it was held by the

Government that for not following the dictum laid down in Kurian

Lizy (supra) the appointment is vitiated. Normally, the Government

should have remitted the matter, directing the management to take a

fresh decision in accordance with Kurian Lizy (supra). Instead of

doing that, the Government ordered to appoint the appellant as

Headmistress of the school. Challenging the said decision, Ext.P7 of

the Government as also Exts.P2, P3 and P5, the Writ Petition was

filed by the first respondent.

3. The learned Single Judge allowed the Writ Petition, by

quashing the impugned orders. The learned Judge noticed that in

Manager, S.S.H.S. School v. Lijin (2007 (3) KLT 663) a Division

Bench of this Court observed that Kurian Lizy (supra) is no longer

good law in view of the decision of the Apex Court in Secy.

Malankara Syrian Catholic College v. T.Jose & Others (2007(1)

SCC 386). So, it was held that for not following the dictum laid down

in Kurian Lizy (supra) interference with the action of the

management could not have been made. In that view of the matter,

the impugned orders were quashed and the AEO was directed to

W.A..No.2936/09
4

approve the appointment of Smt. N.Y.Ammini as Headmistress.

When the Writ Appeal came up for hearing, the Division Bench took

the view that the observation in Manager, S.S.H.S. School v. Lijin

(supra) that Kurian Lizy (supra) is overruled by Secy. Malankara

Syrian Catholic College v. T.Jose (supra) is not correct. Therefore,

the matter was referred to the Full Bench to consider the said point.

The Full Bench answered the reference by order dated 18.3.2010 in

the following manner:

“In the result, we answer the reference, stating that the direction in
Kurian Lizy (supra), to follow a fair procedure for overlooking the
seniors and appointing a junior, is not impliedly overruled by
Malankara Syrian Catholic College (Supra). The Writ Appeal
may be posted for hearing before the appropriate Bench, as per the
roster.”

In view of the above order of the Full Bench, the Writ Appeal

was listed before us for final hearing.

4. Sri. V.A.Muhammed, learned counsel appearing for the

appellant submitted that though the directions in Kurian Lizy (Supra)

were issued subsequently, the managements of private educational

institutions always have a duty to follow a fair procedure in selecting

the Headmaster. In T.M.A.Pai Foundation v. State of Karnataka

(2002 (8) SCC 481), the Apex Court reminded about the duty of the

W.A..No.2936/09
5

minority educational institutions in this regard. The learned counsel

further pointed out that the appellant has been found unsuitable,

relying on Exts.P8 and P10. They are cooked up only for the

purpose of this case. Ext.P10 is a document which is purportedly

written long after the supersession of the appellant on 1.4.2004. So,

the supersession has been made in an arbitrary and irrational

manner. Further, the management did not have a case before the

statutory authorities that the appellant was an unsuitable hand and

was, therefore, superseded.

5. Sri. George Mecheril, learned counsel appearing for the first

respondent submitted that the direction in Kurian Lizy (supra)

concerning selection of Headmaster in minority educational

institutions is unsustainable in law, as the same cannot stand with

the absolute right of the minority educational institution under Article

30(1) of the Constitution of India, to appoint persons of its choice as

Headmaster/Principal. In fact, while issuing the above directions in

Kurian Lizy (supra), the Full Bench went beyond the reference made

to it and therefore, the directions issued are not legally sustainable.

The learned counsel also submitted that in the case on hand, the

W.A..No.2936/09
6

vacancy arose on 1.4.2004 and therefore, the directions issued in

Kurian Lizy (supra) on 16.8.2006 could not apply to the selection

made on the 1.4.2004. Therefore, the view taken by the Government

that the selection is bad for not complying with the directions issued

after two years in Kurian Lizy (supra) is unsustainable in law.

6. Finally, it is pointed out that, the appellant is an unsuitable

person and that will be evident from Ext.P8 communication of the

Headmistress of the school. Ext.P9 is a communication issued by

the AEO on a representation made by the appellant seeking

permission to come late to the school. The learned counsel also

relied on Ext.P10, which is a petition filed by the Headmaster of

S.H.U.P. School, Chullimanoor before the first respondent pointing

out the indisciplined conduct of the appellant. The learned counsel

also took us through the pleadings of the first respondent on above

aspect in para 5 and also Ground B of the Writ Petition. Therefore, it

is pointed out that the appellant has been superseded for valid

reasons. So, the learned counsel prayed for dismissing the appeal.

7. We also heard the learned senior Government Pleader Sri.

Benny Gervasis, who appeared for the official respondents. The

W.A..No.2936/09
7

learned Senior Government Pleader supported the impugned orders

of the Government and other statutory authorities.

8. The direction issued by the Full Bench of this Court in

Kurian Lizy (supra) reads as follows:

“After answer to the question directly covering the issue in hand
with regard to appointment of Headmaster or Principal, nothing
else survives for determination. It would be unnecessary in this
order in probing further the matter. We, thus, hold that the
management of a minority educational institution would have
freedom to appoint Headmaster or Principal. R.44(1) of the Rules
of 1959 would have no control over the powers conferred under
Art.30(1) of the Constitution, although such institution has
necessarily to evolve a rationale procedure for selection of the
Headmaster or Principal, this context, we feel that some directions
should be issued to the Managements of minority educational
institutions, to evolve a procedure for selection to the post of
Headmaster, in the light of the observations in the answer to
question 5(c) in T.M.A.Pai Foundation’s case (supra) quoted
above. We notice that in many cases senior teachers belonging
to the minority community, which runs the institution are
superseded without assigning any reason. Art.30(1) of the
Constitution of India is an armour to protect the minority against
the legislative and executive actions of the State, which is
normally controlled by the majority. The said armour cannot be
used as a weapon against other members of the same minority
community. The protection under Art.30(1) is to the minority
community and for the minority community. The Manager may
supersede the members of other communities and also members
of the minority community, who are found unsuitable for promotion
to the post of Headmaster. But there may be teachers, who are,
in every respect, qualified and suitable to head a minority
educational institution. The management may select the best
among them. The selection procedure should be fair, reasonable
and transparent. The eligible members of the minority community
may not have a feeling that they have been superseded without
any valid grounds. So, all minority educational institutions, which
propose to select the best person to the post of
Headmaster/Principal of a School or College, as the case may be,
ignoring seniority in the feeder category or ignoring the available

W.A..No.2936/09
8

teachers, should frame and publish regulations or bye-laws,
containing a transparent procedure, governing such selection.
The publication can be made in the Notice Board of the
educational institution concerned and a copy of it should be
available in school/college library for reference. When
superseding a senior qualified member of the minority community
the reasons thereof should be clear from the record. The question
as framed in the beginning of this order is thus answered
accordingly.”

9. We are bound by the decision in Kurian Lizy (supra). It is a

Full Bench decision. So, we cannot go into the contentions raised by

the learned counsel for the management against the correctness of

the decision in Kurian Lizy (supra). In view of the finding of the Full

Bench that Kurian Lizy (supra) is not impliedly overruled by

Malankara Syrian Catholic College (supra), all minority institutions

are bound to follow the directions issued in Kurian Lizy (supra),

concerning selection of Headmaster/Principal in minority educational

institutions, especially when, they propose to deviate from the

seniority rule. In this case, we notice that the Government interfered

with the selection of Smt. N.Y.Ammini only for the reason that the

management did not follow the procedure as directed by this Court in

Kurian Lizy (supra). But, as rightly pointed out by the learned

counsel for the first respondent, the decision to supersede the

appellant was taken on 1.4.2004. While taking that decision, the

W.A..No.2936/09
9

management cannot follow the decision of the Full Bench of this

Court, which was rendered in August 2006. So, the interference

made by the Government with the decision of the management on

that ground is unsustainable in law.

10. The next point to be considered is whether the decision of

the Government could be sustained on other grounds. According to

the management, the appellant is an unsuitable hand. According to

the learned counsel for the appellant, the management did not have

such a case, except before this Court. But for Kurian Lizy (supra),

the right of the management to appoint any teacher of their choice,

who is having the prescribed qualifications, as Headmaster is

unfettered. Relying on this well-settled legal position, the

management defended the case before the statutory authorities and

the Government. But, ultimately when they were defeated before the

Government, the Writ Petition was filed. They were, therefore,

constrained to give the reasons for superseding the appellant. The

appellant seriously disputes the reasons given by the management.

But, we cannot under Article 226 of the Constitution of India sit in

appeal over that dispute. The same being a disputed question, the

W.A..No.2936/09
10

same will go against the appellant. In other words, based on the

dispute raised by the appellant, we cannot interfere with the decision

of the management on the choice of Headmaster, when they say that

the person superseded is unsuitable.

In the result, we sustain the decision of the learned Single

Judge though on a different ground. We hold that the directions in

Kurian Lizy (supra) have no application to the present case and no

valid grounds are available for interfering with the choice of the

management of Smt. N.Y.Ammini, as Headmistress of St.George

L.P.School, Palode. Accordingly, the Writ Appeal fails and it is

dismissed.

K.BALAKRISHNAN NAIR,
(JUDGE )

P.N.RAVINDRAN,
(JUDGE)

vps

W.A..No.2936/09
11

W.A..No.2936/09
12