High Court Kerala High Court

C.M.Abdul Rahiman vs State Of Kerala on 2 June, 2009

Kerala High Court
C.M.Abdul Rahiman vs State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15045 of 2009(A)


1. C.M.ABDUL RAHIMAN,JUNIOR ARABIC
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE MANAGER,S.N.L.P.SCHOOL,VETTIKKATTIRI

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

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

 Dated :02/06/2009

 O R D E R
                   T.R. RAMACHANDRAN NAIR, J.
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                       W.P.(C). No.15045/2009-A
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 2nd day of June, 2009

                          J U D G M E N T

The petitioner herein was appointed as a Junior Arabic Teacher with

effect from 01/07/2008 by the Manager. The vacancy arose due to the

retirement of the former incumbent Smt.K.N.Beevathu on 30/06/2008.

Ext.P1 produced herein is the copy of the appointment order. By Ext.P2 the

second respondent refused approval for appointment on the ground that the

period of appointment is not covering the academic year 2008-09. The

Manager filed an appeal before the District Educational Officer, Chavakkad,

which is pending. The third respondent also made a request for approval of

appointment at least on daily wages, which is rejected by Ext.P3 by the

Assistant Educational Officer, Wadakkanchery.

2. The orders rejecting the approval of appointment have been

passed relying upon G.O.(P).No.104/2008/G.Edn., dated 10/06/2008. The

Government Order was under challenge in various writ petitions of this

Court and a Division Bench of this Court in Unni Narayanan v.State of

Kerala [2009 (2) KLT 604] has considered the validity of the Government

Order and it was held that without amending the statutory rules, a

W.P.(C). No.15045/2009
-:2:-

Government Order cannot be pressed into service. It was held that “if the

vacancy is having a duration of one academic year or more, appointment

can be made to fill up the same. The term of appointment need not be co-

terminus with the term of the vacancy. If, in fact, the vacancy is having a

duration of one academic year or more, even if, there is some delay in

making the appointment, such appointment will have to be approved.”

Ultimately, in para 12, a direction was issued as follows:

“12. In the case of the writ petitioners in these cases,

orders, if any passed, approving their appointments on daily

wage basis, relying on Ext.P2 Government Order are

quashed. All appointments, whether pending approval or

already rejected, shall be considered/reconsidered by the

Educational Officers concerned and fresh orders shall be

passed in the light of the declaration of law made by us in

W.P.(C) No.25176 of 2008. The salary found due to be

paid to the incumbents concerned shall be released

immediately. The action in this regard shall be completed

within six weeks from the date of production of a copy of

this judgment.”

3. In the light of the above, the petitioner is entitled to succeed in

the writ petition. Exts.P2 and P3 are therefore, set aside. There will be a

W.P.(C). No.15045/2009
-:3:-

direction to the second respondent to pass fresh orders in the light of the

findings contained in the judgment in Unni Narayanan’s case [2009 (2) KLT

604]. Appropriate orders shall be passed within a period of six weeks from

the date of receipt of the copy of this judgment. Depending upon the final

orders thus passed, the salary of the petitioner shall also be disbursed. The

petitioner shall produce a copy of the judgment along with the copy of the

Division Bench judgment before the authority concerned for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms