High Court Kerala High Court

D.Abraham vs The State Of Kerala on 25 August, 2009

Kerala High Court
D.Abraham vs The State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17429 of 2009(W)


1. D.ABRAHAM,THE MANAGER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,KOLLAM.

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

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

 Dated :25/08/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.17429 of 2009-W
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 25th day of August, 2009.

                                 JUDGMENT

The petitioner who is the Manager of a school, viz. St. Gregorious

L.P. School, Punnakulam, is aggrieved by the orders Exts.P3, P4, P5 and P7

refusing to approve the appointment of Smt. S. Ajitha, as LPSA with

effect from 27.9.2004.

2. The previous Manager of the school was one Shri V. Achuthan

Pillai. The petitioner became the Manager, by a transfer made by the

previous Manager, as a member of the managing committee of St.

Gregorious Charitable Society. Ext.P1 is the order sanctioning the change

of management by the Director of Public Instruction. This involved change

of ownership also. Ext.P2 is the consequential order passed by the Asst.

Educational Officer approving the petitioner as the Manager. The name of

the school has been changed to St. Gregorious L.P.S., Punnakulam. After

the change was approved, a bye-law was also constituted for the

functioning of the school which was also approved by the Director of Public

Instruction as per order dated 6.11.2001.

3. It is the case of the petitioner that because of the various steps

wpc 17429/2009 2

taken to improve the functioning of the school, an additional division was

sanctioned during 2004-05 and accordingly, Smt. Ajitha was appointed as

LPSA with effect from 27.9.2004. Ext.P3 is the order by which the

approval of the same was declined. The only reason for rejecting the

approval is that certain protected teachers are still working in K.S.Puram

U.P.S./Onavila U.P.S. which were under the same transferor management.

This reason stated for declining approval was challenged in appeal, but the

appeal also resulted in the same fate. Finally, the Government as per Ext.P7

confirmed these orders.

4. The Government was of the view that the appointment of fresh

candidates can be approved only after calling back all the protected

teachers deployed in Government schools. In fact, the order of the Director

of Public Instruction which is produced as Ext.P5, shows that the change of

management involving ownership of the school was made in the year 2001

without any condition or agreement regarding the absorption of protected

teacher working under the Corporate Educational Agency of the former

manager. It was also held that the former manager of Punnakulam LPS has

two other schools viz. Kulasekharapuram UPS and Onavila UPS and he is

liable to absorb protected teachers in the future vacancies arising in schools

under the management. Still, the revision petition was rejected.

wpc 17429/2009 3

5. Ext.P8 is the order granting approval of the bye-law in the year

2001. The appointment was made on 27.9.2004 as already mentioned. The

petitioner is relying upon G.O.(P) No.317/2005/G.Edn. dated 17.8.2005

wherein it was ordered that “all appointments of Government/Aided school

teachers made against regular additional division vacancies during 2004-05

will also be approved, if otherwise eligible as per the provisions in the

KER.” It is therefore contended that approval ought to have been granted.

6. The main ground raised in the writ petition is that by approval of

the change of management involving change of ownership, the school

became a single unit. The protected teachers of other schools of the former

manager cannot have any claim for absorption in the petitioner’s school as

against the newly sanctioned posts in the staff fixation 2004-05. Apart from

that, it is also contended that there is no protected teacher awaiting

absorption in the school in question, as nobody has been deployed on

protection after the change of management. The new management is not

responsible to recall any of the protected teachers to the new vacancy.

7. Heard learned counsel for the petitioner and learned Govt. Pleader.

Ext.P1 is the order by which the change of management involving change of

ownership was approved. The Director of Public Instruction granted

permission without imposing any condition for absorbing a protected

wpc 17429/2009 4

teacher from other schools of the Corporate Educational Agency. In fact,

this fact is reiterated in the order passed by the Director of Public

Instruction, viz. Ext.P5. The Government has relied upon Rule 5A(3) of

Chapter III K.E.R. When the permission was granted, evidently the said

condition was not imposed. Therefore, obviously the said rule cannot be

relied upon against the petitioner.

8. The other two schools are still under the management of the

previous manager. The question whether after the transfer is effected,

the teachers of those schools can claim any right in the school, is no

longer res integra in the light of the various decisions of this court. The

earliest of the decisions of this court on that point is P.V. John v. Director

of Public Instruction (ILR 1975 (2) Ker. 604) wherein in para 6 it was held

thus:

“As far as the interests of the staff are concerned, protection can be

there only to the extent that is provided by the Act and the Rules.

By a transfer like this, the staff cannot be denied their valid rights as

teachers of an aided school. But it cannot be forgotten that the

effect of the transfer that has resulted by the partition is that every

one of the three schools becomes separate institutions. In that case,

the staff in one of the schools cannot in any way insist that he or she

should be given the option to be in the staff of any of the other two

wpc 17429/2009 5

schools. Even though as per the common seniority list approved

prior to the partition, a member of the staff in any one of the schools

was senior to another member of the staff in any one of the other

two schools, he or she cannot claim any superior right because they

have become members of the staff of separate schools. “The

interests of the staff” mentioned in rule 5A of Chapter III of the

Rules can only be their interests as members of the staff of the three

separate schools. As members of the staff of the three separate

schools they cannot insist on the continuance of the common

seniority list. The common seniority list has disappeared the

moment the schools were partitioned. The Director of Public

Instruction cannot withhold approval to the change of management

in question for the reasons stated in Ext.P4.”

Therefore, it is clear that once the institution becomes separate, the staff of

one of the schools cannot in any way insist that he or she should be given

the option to be the staff of any of the other schools like the petitioner’s

school herein. The position was reiterated by a Division Bench of this

court in P.G. Madhavan v. P.K. Santhakumari Amma (1994 (2) KLJ

370) wherein the dictum laid down in P.V. John’s case (ILR 1975 (2) Ker.

604) was approved. This is clear from para 5 which is extracted below:

“Since the change approved as per Ext.P4(c) order is a change of

management involving change of ownership of the U.P. School in

question, we are of the view that the principles laid down in John’s

wpc 17429/2009 6

case (ILR 1975 (2) Ker. 604) would squarely apply to the facts of

the case on hand and on and after 16.5.1984 the two schools have to

be treated as totally independent and separate institutions. The

members of the staff of the one school cannot on that ground alone

claim any right under the Act and Rules in respect of the other

School or as against the owner, manager and staff of the other school

on and after approval of such change under Rule 5A of Chapter III

of the KER. In the circumstances, we are of the view that the first

respondent who is a member of the staff of the U.P. School alone

cannot lay any claim to be appointed to the vacancy which arose in

the High School on 31.3.1993 under Rule 43 of Chapter XIV A she

being a teacher in a separate school under a different educational

agency on and after 16.5.1984.”

9. Therefore, the members of the staff of one school cannot claim

any right under the Act and Rules in respect of the other school or as

against the owner, manager and staff of the other school after approval of

such change under Rule 5A of Chapter III K.E.R. The above decisions

have been considered recently by this court in W.P.(P) No.15227/2008 and

connected cases and in almost identical circumstances, it was held that in

the new vacancy which arose after the transfer of management, the teachers

of the schools of the previous management cannot have any right at all.

10. Herein, going by the admitted facts, the change of management

with change of ownership is without any conditions to absorb any protected

wpc 17429/2009 7

teachers of the schools owned by the former Manager. The vacancy arose

after the approval of the transfer of management in the year 2004. The

protected teachers of the school, viz. K.S.Puram L.P.S./Onavila L.P.S.

cannot have any right to seek absorption against the petitioner’s school.

They can claim any right only against the management of those schools.

11. In that view of the matter, the orders impugned cannot survive.

Hence, Exts.P3, P4, P5 and P7 are quashed. Consequently, the teacher Smt.

S. Ajitha is entitled to be granted approval pursuant to the order of

appointment, Ext.P9. There will be a direction to the District Educational

Officer to pass appropriate orders granting approval within a period of one

month from the date of production of a copy of this judgment. The teacher

will also be sanctioned consequential monetary benefits including arrears

flowing from the grant of approval, without any further delay.

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

(T.R. Ramachandran Nair, Judge.)

kav/