High Court Kerala High Court

C.K. Kanakarajan vs State Of Kerala on 13 July, 2009

Kerala High Court
C.K. Kanakarajan vs State Of Kerala on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2315 of 2006(A)


1. C.K. KANAKARAJAN,
                      ...  Petitioner
2. SAYIDASAN N.P.,
3. P.RAJAN,
4. RAJEEV A.,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE ASST. EDUCATIONAL OFFICER,

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :13/07/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) Nos. 2315/2006-A
                              & 20652/2007-H
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 13th day of July, 2009.

                                 JUDGMENT

The main writ petition is W.P.(C) No.2315/2006, wherein the

question of approval of appointment of the petitioners from the respective

dates is the subject matter in dispute. In Writ Petition No.20652/2007, the

prayer is to quash Exts.P8 and P9 by which the pay fixation of the

petitioners therein has been objected, in the light of the pendency of Writ

Petition No.2315/2006.

2. All the four petitioners have been appointed as Physical Education

Teachers in the respective schools. The first petitioner was appointed on

30.3.1989, the second petitioner on 1.6.1989, the third petitioner on

31.3.1989 and the 4th petitioner was appointed on 6.6.1994. The

appointments of the petitioners were not initially approved by the

departmental authorities. The Government by Ext.P1 order, regularised the

appointments of 54 posts of Physical Education Teachers in various schools

including that of the petitioners. Thereafter, by Ext.P2 the Director of

Public Instruction directed the educational authorities to approve the

wpc 2315/06 &
20652/07 2

appointments from the date from which they were appointed.

3. Exts.P3 to P6 are the respective orders passed, by which the

appointments of these petitioners have been approved. They were being

paid salary from the dates of appointments. Thereafter, by Ext.P7, the

Director of Public Instruction directed the educational officers to recover

salary from the date prior to the reopening of the school during 2000-2001

on the ground that the Government by Ext.P1, has not directed approval to

be granted with retrospective dates. Consequently, directions have been

issued by Ext.P9 by the Assistant Educational Officer to recover salary. In

these circumstances, the petitioners have approached this court.

4. Learned counsel for the petitioners submitted that the stand taken

by the Director of Public Instruction cannot be sustained for more reasons

than one. It is pointed out that there is no direction in Ext.P1 to approve the

appointment prospectively only, but direction was to regularise the

appointment of Physical Education Teachers. Petitioners 1 and 2 have been

granted approval of appointment by separate Govt. Orders which have been

produced as Exts.P10 and P11, produced along with I.A.No.8215/2009. It

is therefore submitted that the view taken by the Director of Public

Instruction in the impugned order, cannot be sustained.

5. In the counter affidavit filed on behalf of the respondents, it is

wpc 2315/06 &
20652/07 3

submitted that the appointment of petitioners 1 and 2 have been approved

even prior to the issuance of Ext.P1 order, as per G.O.(Rt)

No.710/2000/G.Edn. dated 22.2.2000, G.O.(Rt) No.1324/01/G.Edn. dated

30.3.2001 and G.O.(Rt) No.5635/99/G.Edn. dated 31.12.1999. The

appointment of the first petitioner was approved with effect from 30.3.2001.

Similarly, the appointment of the second petitioner was approved with

effect from 1.6.1989 and consequential orders have been passed by the Asst.

Educational Officer also, which are produced as Exts.P3 and P4.

6. The objection now taken that the appointment can be approved

only prospectively, is not supported by any Government Order including

Ext.P1. The wording in Ext.P1 shows that the Government has regulairsed

the appointments of 54 Physical Education Teachers. That itself shows that

the regularisation will take effect from the date of appointment itself. There

is no direction in Ext.P1 that the appointments are to be approved only

prospectively. As the Government has regularised the appointments as

such, the Director of Public Instruction could not have issued a later order,

Ext.P7, without having received any other direction issued by the

Government in the matter. Therefore, the objection that is raised in Ext.P7

cannot be sustained. Apart from that, in respect of petitioners 1 and 2, by

separate orders Exts.P10 and P11 the Government itself had approved the

wpc 2315/06 &
20652/07 4

appointment from the dates shown therein. The same will prevail over

Ext.P7, obviously. Once the appointment is approved, it will have to relate

back to the date of appointment itself, unless otherwise shown in the order.

There is no dispute that the petitioners have performed the duties as teachers

also from the date of appointment. As regards petitioners 3 and 4, no other

reasons have been pointed out also.

7. In the light of the above, Exts.P7 and P8 to the extent to which

they affect the petitioners adversely, are quashed. The approval of

appointment granted to the petitioners as per Exts.P3 to P6 will be treated

as valid and they will be entitled for all consequential benefits accordingly.

8. In Writ Petition No.20652/2007, the challenge is against the

objection regarding pay fixation in the light of the recovery ordered, which

is under challenge in Writ Petition No.2315/2006. Since the said writ

petition has been allowed, Writ Petition No.20652/2007 is also allowed.

There will be a direction to the respondents to take appropriate action to fix

the revised pay scale in respect of the petitioners therein as sought for in

Exts.P6 and P7 and grant consequential benefits. The same shall be done

wpc 2315/06 &
20652/07 5

within a period of three months from the date of receipt of a copy of this

judgment.

The writ petitions are allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/