High Court Kerala High Court

Corporate Educational Agency Of … vs State Of Kerala on 9 July, 2008

Kerala High Court
Corporate Educational Agency Of … vs State Of Kerala on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35932 of 2003(C)


1. CORPORATE EDUCATIONAL AGENCY OF SCHOOLS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS (D.P.I),

3. DISTRICT EDUCATIONAL OFFICER (D.E.O.),

                For Petitioner  :SRI.ALEXANDER THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/07/2008

 O R D E R
                              K.T. SANKARAN, J.
         ............................................................................
                       W.P.(C) No. 35932 OF 2003
         ............................................................................
                         Dated this the 9th July, 2008

                                J U D G M E N T

The reliefs prayed for in the Writ Petition are the following:

“(a) To declare that the directions in exhs.P-12 & P-16 that the

appointments in question can be approved only upto 31-3-2003

and that the posts are abolished, etc., are illegal, arbitrary and

ultra-vires and to declare that the staff of the Petitioner’s High

School are entitled to get salary from 1-4-2003 onwards.

(b) to call for the records leading to exhs. P-12 & P-16 and to

issue a Writ of certiorari or any other appropriate Writ, order or

direction to quash exh. P-12 and to quash exh.P-16 to the extent

it directs the abolition of the posts sanctioned after 1999-2000.

(c) To issue a Writ of mandamus or any other appropriate Writ,

order or direction commanding the respondents to pay salary to

the Petitioner’s staff mentioned in exhs.P-12 & P-15, from 1-4-

2003 onwards.

(d) To declare that the staff of the Petitioner School are legally

entitled to continue in service in the posts held by them, so long

as the posts are admissible as per the statutory provisions in the

Kerala Education Rules and that separate sanction from the

Govt. on a year to year basis is not required in this regard and to

issue a Writ of mandamus or any other appropriate Writ, order or

direction directing the respondents not to insist for separate

sanction from Govt. on a year to year basis for their continuance

in service and their entitlement for salary, so long as the posts

held by them are admissible as per the rules.

(e) to issue a Writ of mandamus or any other appropriate Writ,

W.P.(C) No. 35932 OF 2003

2

order or direction directing the respondents to allow the

admissible number of class divisions and posts to the FMHS,

Chinnakanal as per the provisions of the KER from 1997-98

onwards.

(f) to declare that the conditions imposed in exh.P-13 cannot

detrimentally affect the bifurcation of the Petitioner’s Schools

ordered as per exh.P-3 and to issue a Writ of mandamus or any

other appropriate Writ, order or direction directing the

respondents to treat the FMHS, Chinnakanal as a bifurcated unit

permanently.

(g) in the alternative that prayer (f) above is not granted, then to

issue a Writ of Mandamus or any other appropriate Writ, order or

direction directing the respondents to treat the FMHS,

Chinnakanal and the FMLPS, Chinnakanal as a single unit and

appropriate directions in this regard may be issued to the

respondents.

(h) to issue any other appropriate Writ, order or direction as this

Honourable Court may deem fit to grant in the ends of justice

and equity. ”

2. The petitioner has filed I.A.No.6571 of 2008 with the following prayer:

“For the reasons stated in the accompanying affidavit, it is most

humbly prayed that this Hon’ble Court may be pleased to issue

directions to direct the 1st respondent to take final decision, in

pursuance of the hearing conducted on 17.06.2006, on the

issue as to whether the petitioner’s school (Fathima Matha High

School, Chinnackanal, Idukki District) is to be granted final

bifurcation or is to be treated as a single unit, within one month

and that the pendency of WP(C) 28931/03, shall not preclude

the 1st respondent from taking the aforesaid decision, pending

final disposal of the above WP. ”

3. It is submitted by the learned counsel for the petitioner that the Writ Petition

W.P.(C) No. 35932 OF 2003

3

itself can be disposed of if the prayer in I.A.No.6571 of 2008 is allowed.

4. Learned Government Pleader expressed a doubt as to whether the same

Secretary who is said to have heard the matter would be able to dispose of the matter

finally. In that context, learned counsel for the petitioner submits that the petitioner has

no objection if the matter is disposed of by another Secretary and that the petitioner

waives the right for personal hearing.

In the facts and circumstances of the case, the prayer in I.A.No. 6571 of 2008 is

allowed and the Writ Petition is disposed of in terms of the prayer so allowed. The first

respondent shall pass orders within a period of one month from the date of receipt of a

copy of the judgment.

K.T. SANKARAN,
JUDGE.

lk