High Court Kerala High Court

Bincy Varghese vs The Deputy Director Of Education on 18 November, 2008

Kerala High Court
Bincy Varghese vs The Deputy Director Of Education on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15099 of 2007(V)


1. BINCY VARGHESE,
                      ...  Petitioner
2. JEENA T.S.,
3. USHA M.S.,
4. SMITHA T.,

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER,

4. DR.P.V.JOSEPH,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.ELDHOSE ELIAS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/11/2008

 O R D E R
                   ANTONY DOMINIC, J.
                  --------------------------
               W.P.(C) No.15099 OF 2007
             -------------------------------------
       Dated this the 18th day of November 2008

                      J U D G M E N T

Challenge in this writ petition is against Ext.P26 order

dated 03/03/2008 passed by the DEO rejecting the approval

of the appointment of the petitioners as HSA in different

subjects in the Fr. Joseph Memorial Higher Secondary

School, Puthupady, Muvattupuzha. Since the reason for

rejecting approval, as is seen from Ext.P26, is the

controversy concerning the managership of the school, the

details of the disputes to the extent that is necessary is as

stated hereunder.

2. As per the approved bye-laws for the

management of the school, one Shri.Prasad P.Varghese was

appointed as the Manager of the School and his

appointment was approved by Ext.P14 order dated

06/04/1978. He continued in office and it would appear that

W.P.(C) No.15099/2007
-2-

subsequently the 4th respondent claimed appointment as

Manager. As per the judgment of this Court in O.P.

No.760/1993, the Deputy Director of Education was directed

to consider the appeal filed by the 4th respondent claiming

that he was the Manager. In the judgment, there was a

further direction that until disposal of the appeal there shall

not be any appointments made. Following this judgment,

the Deputy Director passed Ext.P16 order, recognising

Shri.Prasad P.Varghese as the Manager and allowing him to

continue. Against this order, revision filed by the 4th

respondent to the DPI was rejected by Ext.P17 and the

Government also rejected, a further revision as per Ext.P18

order.

3. As a result, Shri.Prasad P.Varghese continued as

the Manager. In the meantime, following a meeting of the

proprietory body held on 02/02/2001, the 4th respondent

claimed managership of the school and that was approved

by the DEO as per Ext.P19 order dated 03/07/2001. That

W.P.(C) No.15099/2007
-3-

order was set aside by the DPI as per Ext.P20 order dated

12/10/2001, and the DEO was directed to reconsider the

matter, in the manner as directed therein. Accordingly, the

DEO passed Ext.P21 order approving Shri.Prasasd

P.Varghese as the Manager. The revision filed by the 4th

respondent against Ext.P20 order was also rejected by

Ext.P22.

4. Against Ext.P20 and P22 orders, a writ petition

was filed before this Court as O.P. No.20324/2002. That

writ petition was disposed of by Ext.P23 judgment dated

21/04/2006 setting aside Exts.P20 and P22 orders and

directing the DPI to consider the appeal filed by the 4th

respondent. In the writ appeal filed by Shri.Prasad

P.Varghese, the Division Bench rendered Ext.P24 judgment,

setting aside Ext.P23 judgment to extent it quashed

Exts.P20 & P22. It was directed that the appeal against

Ext.P21 shall be considered by the DPI. As already noticed,

during this period, on the strength of Ext.P21 Shri.Prasad

W.P.(C) No.15099/2007
-4-

P.Varghse was continuing as the Manager, and while so, the

petitioners were appointed by Exts.P1 to P4 orders dated

05/06/2006.

5. Soon after the appointment of the petitioners, a

writ petition was filed by the 4th respondent as WP(C)

No.25807/2006, complaining of the appointments that were

made by Shri.Prasad P.Varghse. That writ petition was

disposed of by Ext.P25 judgment, directing the DPI to

dispose of the appeal as directed in Exts.P23 and P24

judgments. Further there was a direction that till a decision

is taken in the appeal, the appointments, if any, made by

Shri.Prasad P.Varghse shall not be approved. In pursuance

to Exts.P23, P24 and P25 judgments, the DPI considered the

appeal filed against Ext.P21 and passed Ext.P5 order dated

07/12/2006, directing approval of the 4th respondent as

Manager. Consequently, the DEO passed Ext.P8 order dated

08/12/2006 approving the appointment of the 4th

respondent as the Manager. Against Ext.P5, a revision was

W.P.(C) No.15099/2007
-5-

filed to the Government by Shri.Prasad P.Varghese, and by

Ext.P6, the DPI’s order was stayed. The revision was

ultimately rejected by order dated 13/07/2007.

6. Ext.P5 and the DPI’s order dated 13/07/2007 were

challenged by Shri.Prasad P.Varghese in WP(C)

No.22131/2007, and by judgment dated 13/11/2008 this

Court set aside both the orders and directed the DPI to

consider the appeal against Ext.P21. In the meanwhile, the

proposals made for approval of the appointments of the

petitioners were rejected by Ext.P26 order dated

03/03/2008 passed by the D.E.O. The reason for such

rejection is the pendency of the management dispute.

Since the issue is pending consideration of this Court, the

petitioners have filed this writ petition against Ext.P26 order

passed by the D.E.O.

7. The contentions raised by the learned counsel for

the petitioners are that in terms of the provisions contained

in Rule 4(2), Chapter III of K.E.R. change of managership is

W.P.(C) No.15099/2007
-6-

effective only when the manager assumes charge. It is

stated that for the period from 06/05/1978 onwards,

Shri.Prasad P.Varghese was the Manager of the School

except for the period between 03/07/2001 to 12/10/2001.

It is stated that when the petitioners were appointed by

Exts.P1 to P4 dated 05/06/2006, Shri.Prasad P.Varghse was

the Manager. Therefore, since the appointments have been

effected by a competent manager, the appointments are

liable to be approved. Further the pendency of the

management dispute cannot be a reason for rejecting

approval of their appointments.

8. On the other hand, the learned counsel for the 4th

respondent would contest the claim of the petitioners.

According to him, the writ petition itself is not maintainable

for the reason that against Ext.P26, statutory alternative

remedies are available and therefore this writ petition, filed

without availing those remedies, is liable to be rejected on

that ground itself. Secondly, it is contended that at the time

W.P.(C) No.15099/2007
-7-

when appointments were made on 05/06/2006, Ext.P23

judgment dated 21/04/2006 rendered by the learned Single

Judge setting aside Exts.P20 & P22 held the field. It is

stated that consequently during that period Shri.Prasad

P.Varghese was not the Manager, and was incompetent to

make appointments and that if that be so, approval also

cannot be granted.

9. It is also contended that in Ext.P25 judgment, this

Court had directed not to approve the appointments made

by Shri.Prasad P.Varghese until a decision is taken on the

appeal and that consequent to the judgment of this Court in

WP(C) No.22131/2007 dated 13/11/2008 quashing Ext.P5

and order dated 13/07/2001, the appeal has to be decided

afresh. On this basis, the contention raised is that since the

appeal is still pending, the interdiction against approval of

appointment contained in Ext.P25 judgment, still remains in

force.

10. I have considered the submissions made by both

W.P.(C) No.15099/2007
-8-

sides. The first plea that has to be dealt with is the

contention that the writ petition has to be dismissed for not

availing of statutory alternative remedies. True, the K.E.R.

provides for appeal, revision etc. against an order declining

approval of appointment. As can be seen from Ext.P26, the

reason for rejection of the approval is the pendency of the

dispute concerning the managership of the school. It is a

fact that the dispute was pending in this Court. So long as

the dispute is pending before this Court, the petitioners

could not have expected any relief, even if they have

pursued remedies before the statutory authorities.

Therefore, such remedies could not have been effective in

the peculiar circumstances of this case. If that be so, the

availability of alternate remedy cannot operate as a bar

against the petitioners. That apart, this writ petition having

been admitted, kept pending, parties have filed their

pleadings, and arguments were heard at length, there is

absolutely no justification to direct the parties to pursue

W.P.(C) No.15099/2007
-9-

statutory remedy at this distance of time. Therefore, the

first objection raised by the learned counsel for the 4th

respondent is only to be rejected and I do so.

11. The next issue that requires to be dealt with is the

question of the competence of Shri.Prasad P.Varghese to

make appointments. It is not in dispute that from

06/05/1978 onwards he was the Manager except for the

period from 03/07/2001 to 12/10/2001, consequent to

Ext.P19 order. Thereafter he ceased to be office only

following Ext.P5 order of the DPI, which was implemented

following the approval granted by the DEO as per Ext.P8

order dated 08/12/2006. Therefore, at the time when he

issued Exts.P1 to P4 orders of appointments on 05/06/2006,

he was the manager of the school.

12. The learned counsel for the 4th respondent pointed

out two objections. One is that the approval of

appointments granted vide Ext.P8 dated 08/12/2006, was

effective from 03/07/2001 and secondly, at the time when

W.P.(C) No.15099/2007
-10-

appointments were made on 05/06/2006, consequent on

Ext.P23 judgment of this Court rendered on 21/04/2006,

Exts.P20 & P22 were set aside and therefore, Ext.P19

approving the 4th respondent as the Manager held the field.

13. The first question to be answered is whether the

retrospective approval of the 4th respondent as Manager will

vitiate the appointments made by Shri.Prasad P.Varghese,

who held the office of Manager at the relevant time. In my

view, it will not. As already noticed, until 07/12/2006, when

the DPI directed approval of the 4th respondent as Manager,

Shri.Prasad P.Varghse held the office as the Manager of

the school. If that be so, the fact that a subsequent

retrospective invalidation has taken place cannot invalidate

the actions, which he took as Manager of the school. As far

as the teachers are concerned, they are appointed by an

approved Manager and they are not concerned about the

Management dispute between the brothers. Further there

was no order by any superior authority or court interdicting

W.P.(C) No.15099/2007
-11-

the Manager from making appointments. This position is

also covered by a Division Bench decision of this Court in

Manager, St.Mary’s H.S. Vs. Beji Abraham (2002(1) KLT

406), where it was held that the fact that the appointment

of the Manager was subsequently found to be illegal or

irregular could not take away the rights of the appointees,

applying the rule of defacto doctrine. The following

paragraph of the judgment being relevant is extracted:-

“9. De facto doctrine saves the acts of the officers

de facto performed within the scope of their assumed

official authority. Whatever defects there may be in the

nature of their appointment it is based upon the principle

of public policy and necessity. Such a doctrine was

introduced into the law as a matter of policy and necessity,

to protect the interest of the public and the individual

whose interests were involved in the official acts of persons

exercising the duties of an office without being lawful

officers. Aforementioned doctrine was applied by a Full

Bench of this Court in P.S.Menon v. State of Kerala (AIR

1970 Kerala 165) and held as follows :-

“The doctrine was engrafted as a matter of policy and

necessity to protect the interest of the public and individuals

involved in the official acts of persons exercising the duty of an

W.P.(C) No.15099/2007
-12-

officer without actually being one in strict point of law. But

although these officers are not officers de jure they are by

virtue of the particular circumstances, officers, in fact, whose

acts, public policy requires should be considered valid”.

The judgment of the Full Bench was quoted with approval

by the Apex Court in Gokaraju Rangaraju v. State of A.P.

(AIR 1981 SC 1473). That was a case where appointment

of Sessions Judge was subsequently declared as invalid on

the ground that the appointment was in violation of Art.233

of the Constitution of India. The Apex Court held that the

judgments pronounced by him and acts done by him when

he was clothed with the powers and functions of the office,

albeit unlawfully, have the same efficacy as judgments

pronounced and acts done by a Judge de jure. Above

decision was subsequently followed by the Apex Court in

C.Rangaswamiah and Ors. v. Karnataka Lokayukta & Ors.

(1998 (6) SCC 66). The Apex Court in a recent decision in

Union of India V. Charanjit S.Gill & Ors. (2000(5) SCC 742)

upheld the de facto doctrine and held that the doctrine is

borne out of necessity. United States Supreme Court in

New Zealand and Norton v. Shelby County (1886-118 US

425) while dealing with doctrine and held as follows :

“Where an office exists under the law, it matters not how

the appointment of the incumbent is made, so far as the validity

of his acts are concerned. It is enough that he is clothed with

the in signia of the office, and exercises its powers and

functions. …….The official acts of such persons are recognised

W.P.(C) No.15099/2007
-13-

as valid on grounds of public policy, and for the protection of

those having official business to transact”.

It is apposite to refer to the pronouncement of Lord

Denning. The observations of Lord Denning are as

follows :

“He sits in the seat of a Judge. He wears the robes of a

Judge. He hold the office of a Judge. May be he was not validly

appointed. But still he holds the office. It is the office that

matters, not the incumbent ……… so long as the man holds the

office and exercises it duly and in accordance with law, his

orders are not a nullity. If they are erroneous they may be

upset on appeal. But if not erroneous they should be upheld”.

(Re James (An Insolvent) 1977(1) All.E.R.364(CA).

14. In this context, I should also refer to the decision

in Padmanabhan Nambiar Vs. Government of Kerala

(1997(2) KLT 725), where this court upheld the order to

approve the appointments made by the Manager, whose

appointment was found to be illegal at a subsequent stage,

and after making reference to Cooley’s “Constitutional

Limitations”, it has been held in paragraph 6, as follows :-

“6.From the commentary on law it appears that if an

W.P.(C) No.15099/2007
-14-

officer has got colour or sembalance of some right to hold

office but holding office without actual right due to some

legal impediment or the appointment as such lacks certain

legal requirements whatever duties performed by him with

public acquiescence have to be approved, whereas the

action done by an intruder who attempts to perform duties

without the authority of law and without the support of

public acquiescence cannot claim validity. Merely because,

there was defect in the appointment of the officer all the

duties performed by such officer do not become void or

illegal. The de facto doctrine will come to rescue under

such circumstances.”

In the light of the above binding precedents and the facts as

noticed above, the objection raised by the 4th respondent is

only to be rejected.

15. Now what remains to be considered is the effect of

Ext.P23, the judgment rendered in O.P. No.20324/2002.

First of all, Ext.P23 judgment to the extent it set aside

Exts.P20 & P22 orders was reversed by the Division Bench

of this Court in Ext.P24 judgment. Therefore, the fact that

Ext.P23 judgment was rendered by this Court, cannot now

stand in the way of considering the request for approval of

W.P.(C) No.15099/2007
-15-

the appointments made.

16. Then what remains is the contention relying on

Ext.P25 judgment. True, in Ext.P25 judgment, this Court

held that until a decision is taken on the appeal,

appointments made by Shri.Prasad P.Varghese shall not be

approved. The learned counsel for the petitioners

contended that this interdiction could operate only till Ext.P5

order was rendered, when order was passed in the appeal.

True, consequent on the judgment of this Court in WP(C)

No.22131/2007, the DPI is now required to consider the

appeal afresh. Therefore, if I am to accept the contention of

the learned counsel for the 4th respondent that until the DPI

re-considers the matter and renders a fresh decision,

approval will have to await, the end result would be that

until the termination of the proceedings, the petitioners who

were appointed way back on 05/06/2006 will have to await

for approval of their appointments and to get salary. I am

inclined to think that interdiction in the judgment will have

W.P.(C) No.15099/2007
-16-

operation only till Ext.P5 order was rendered, as otherwise it

will be too harsh a view, as far as the petitioners are

concerned.

17. I am satisfied that Ext.P26 order rejecting

approval deserves to be set aside. Accordingly, Ext.P26 will

stand set aside and it is directed that the approval sought

for will be granted by the D.E.O..

The writ petition is allowed as above.

(ANTONY DOMINIC, JUDGE)
jg