High Court Kerala High Court

C.K.Vibhakaran Pillai vs State Of Kerala on 3 April, 2009

Kerala High Court
C.K.Vibhakaran Pillai vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11064 of 2009(C)


1. C.K.VIBHAKARAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER, S.K.V.U.P.SCHOOL,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/04/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C).No.11064 of 2009
                     --------------------------------------
                          Dated 3rd April, 2009

                               JUDGMENT

Heard Sri.B.Mohan Lal, the learned counsel appearing for the

petitioner.

2. The petitioner’s mother, late Sarojini Amma was the

educational agency and Manager of S.K.V Upper Primary School,

Chemmakkad in Kollam District. While the petitioner was working as the

Headmaster of the said school, late Sarojini Amma had in Ext.P1 letter

dated 16.6.2004 requested the Deputy Director of Education, Kollam to

approve the petitioner as the Correspondent of the school. The said

request was rejected on the ground that the petitioner who is employed

as a teacher in the very same school is disqualified to be appointed as

the Correspondent of the school. Ext.P2 order passed by the Deputy

Director of Education rejecting the request made by late R.Sarojini

Amma has become final.

3. Smt.Sarojini Amma passed away on 5.11.2005. Upon her

death, as held by a Division Bench of this Court in Somanatha Pillai v.

State of Kerala (2007(1) KLT 127), the individual educational agency

became a corporate educational agency. The petitioner was also

continuing in service as Headmaster of the school till he retired from

WP(C).No.11064/2009 2

service on 30.6.2003. According to the petitioner, though his request

was rejected by the Deputy Director of Education, he was continuing

as the Manager of the school. Nearly two years after his mother

passed away, the petitioner moved the Assistant Educational Officer,

Kundara to approve him as the Manager. That request was rejected

by Ext.P3 letter dated 15.12.2007. The petitioner thereafter moved

the Hon’ble Minister for Education in Ext.P4 dated 14.1.2008 to

approve him as the Manager and Correspondent of the school till a

new Manager is appointed and approved. That request was rejected

by Ext.P6 letter dated 11.7.2008. Exts.P2, P3 and P6 are under

challenge in this writ petition wherein the petitioner also seeks a

direction to the official respondents to approve him as the

Correspondent of the S.K.V.P. U.P.School, Chemmakkad.

4. It is not in dispute that the educational agency and the

Manager of the school was late Sarojini Amma who passed away on

5.11.2005. Even during the life time of late Sarojini Amma, the

petitioner was appointed as the Correspondent of the school. Since

the petitioner was working as a teacher in the school, his appointment

as the Correspondent was not approved. The said order has become

final. The educational agency passed away on 5.11.2005 and

thereupon all the legal heirs of late Sarojini Amma together constitute

WP(C).No.11064/2009 3

a corporate educational agency. The corporate educational agency has

not so far framed its bye-laws or submitted an application for approval

of the bye-laws. The corporate educational agency also not

appointed any person as the Manager of the school. The petitioner

cannot in these circumstances, claim the exclusive right to function as

the Manager of the S.K.V. U.P. School. It is for the corporate

educational agency consisting of the petitioner and the other legal

heirs of late Sarojini Amma, to elect a Manager from among

themselves. The petitioner has also not joined any of the other legal

heirs of late Sarojini Amma as parties to this writ petition. Therefore,

both on the merits and also for the reason that necessary parties are

not on the party array, this writ petition is liable to be dismissed.

The writ petition fails and is accordingly dismissed in

limine.

P.N.RAVINDRAN
Judge

TKS