High Court Kerala High Court

C.K. Balan vs State Of Kerala on 13 November, 2009

Kerala High Court
C.K. Balan vs State Of Kerala on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21722 of 2005(J)


1. C.K. BALAN, MANAGER,
                      ...  Petitioner
2. RANJINI. A.V., MUSIC TEACHER,
3. CICILIAMMA THOMAS, MUSIC TEACHER,
4. MARY T.I., DRAWIGN TEACHER,

                        Vs



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

2. DISTRICT EDUCATIONAL OFFICER,

3. DISTRICT EDUCATIONAL OFFICER,

4. DISTRICT EDUCATIONAL OFFICER, WAYANAD.

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :13/11/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 21722 of 2005-J
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
            Dated this the 13th day of November, 2009.

                                JUDGMENT

The petitioners are respectively the manager and teachers working in

different schools. They are aggrieved by the decisions taken by the

respondents to abolish the post of music teacher in the first petitioner’s

school and denial of approval to the appointments of second and third

petitioners as music teachers and the 4th petitioner as drawing teacher.

2. In the school managed by the first petitioner, a post of music

teacher existed which was abolished by the District Educational Officer

stating that as per G.O.(MS) No.525/95/G.Edn. dated 28.10.1995, the

periods available are not sufficient to sanction the music post in the school.

3. The second petitioner was appointed as Music Teacher in

Parassinikadavu High School from 2.6.1997 against a retirement vacancy.

But the said post was abolished stating the above reason. The third

petitioner was appointed as a music teacher at St. Joseph’s H.S.S., Kallodi

from 15.1.1981. The appointment was approved, but the post was

abolished on 15.7.2002. The 4th petitioner was appointed as drawing

teacher in another school from 2.6.1986 and the said appointment was

wpc 21722/2005 2

approved also. But later the post was abolished by the 4th respondent.

4. The respondents relied upon clause 5(ii) of the Govt. Order dated

28.10.1995 to the effect that “if there is already a post of drawing teacher

under the Art Group in the High School section, the second post in Art

Group or a post in Craft group will be sanctioned only when the periods

under each group become 26 periods and above” in abolishing these posts.

The contention is that the same goes against the express provisions of Rule

6(4) of Chapter XXIII K.E.R.

5. The first petitioner had earlier approached this court by filing O.P.

No.7177/1999 wherein this Court directed the Government to reconsider the

matter. A writ appeal was filed against the judgment in O.P. No.7177/1999

which was dismissed by Ext.P3 judgment. The other petitioners have also

filed O.P. No.6331/1999, W.P.(C) No.25424/2003 and 27415/2003

wherein also the Government was directed to reconsider the matter. Exts.P8

to P11 are the orders passed by the Government rejecting the claim of the

petitioners. The orders were passed relying upon the amendment by

introducing third proviso to Rule 6(4) of Chapter XXIII KER.

6. The petitioners have raised various grounds to challenge the orders

in question. The petitioners are relying upon a recent decision of this

Court in Satheeshkumar v. State of Kerala (2009 (3) KLT 439) wherein

wpc 21722/2005 3

the same question was examined in detail. Regarding the sanctioning of

posts of drawing and music teachers, it was held in para 13 thus:

“Therefore, a High School is entitled to have one full time post each

in these three different subjects irrespective of the number of

periods. The same cannot be denied by resort to the third proviso.”

The scope of the three provisos have also been examined in detail in

paragraphs 14 and 15. It was held that what is envisaged under the proviso

is only sanctioning of a second post in the Art Group, i.e. Music Teacher or

a post in the Craft Group.

7. Learned Govt. Pleader relied upon an unreported decision in W.A.

No.908/1994 and connected case to contend that the sanctioning of post is

dependent upon the number of periods. That was a case where the post of

music teacher was abolished on the ground that sufficient number of periods

were not available. For music post, there were only nine periods in

standards VIII and IX and accordingly the post was abolished. The

Division Bench was of the view that since there is already one post of

drawing teacher in the Art Group in high school section, the periods

available do not require sanction of post of music teacher in addition to the

post.

8. The petitioners are relying upon a decision of an earlier Division

wpc 21722/2005 4

Bench in Ext.P3 regarding the interpretation of Rule 6(4) of Chapter XXIII

KER. The clause introduced as per the Govt. Order dated 28.10.1995 and

the third proviso are the same. While considering the effect of Rule 6(4), it

was held thus by the Division Bench in Ext.P3 judgment:

“Rule 6(4) mandates that in every high school there shall be one

full time post of music teacher irrespective of the number of periods of

work per week for music. In the light of this statutory provision the

Govt. Order which runs counter to it could not be given effect to.”

In W.A. No.908/1994 the effect of the statutory provisions has not been

considered in detail. In fact in the decision in Satheeshkumar’s case (2009

(3) KLT 439) the entire statutory scheme has been considered and the effect

of the provisos was also considered. Ext.P3 judgment of the Division

Bench gives an interpretation of Rule 6(4) of Chapter XXIII K.E.R. Since

those aspects have not been considered in W.A. No.908/1994, the same is

distinguishable especially as the decision turned upon the facts of the said

case. Therefore, the contention of the learned Govt. Pleader is rejected.

The view taken in Satheeshkumar’s case (2009 (3) KLT 439) is in tune

with Ext.P3 judgment of the Division Bench.

9. The writ petition is therefore allowed. Exts.P8 to P12 are quashed.

wpc 21722/2005 5

There will be a direction to the second respondent to pass appropriate orders

regarding the posts claimed by the petitioners in the light of the findings

rendered above and such orders shall be passed within a period of three

months from the date of receipt of a copy of this judgment. Depending

upon the orders of approval the respective parties will be entitled for

consequential monetary benefits also which are to be disbursed within a

further period of three months. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/