High Court Kerala High Court

D.Beeba vs The Manager on 13 September, 2010

Kerala High Court
D.Beeba vs The Manager on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18722 of 2010(M)


1. D.BEEBA, PART TIME URUDU TEACHER,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. STATE OF KERALA,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

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

 Dated :13/09/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                  W.P.(C). NO. 18722 OF 2010 M
              ------------------------------------------------------
            Dated this the 13th day of September, 2010


                                 JUDGMENT

The case of the petitioner is the following: The petitioner was

appointed as Part Time Urdu Teacher with effect from 1.6.2009 in

Sabari VLNM U.P.School, Vilayanchathanoor, Palakkad District

against the retirement vacancy of one A.Sudevan who was holding

the post of Part Time Urdu Teacher with full time benefits, on being

granted the benefit by Group ‘C’ diversion. The appointment was

approved by the Assistant Educational Officer. There are twelve

periods for Urdu in a week. The School has one Craft Teacher in

Group ‘C’ post with full time status. However, the other Group ‘C’

posts, namely, PET, Music and Drawing are lying vacant. Ext.P2 is

the staff fixation order for the year 2008-09. The petitioner relies on

G.O.(Rt)5014/68/Edn. dated 8.11.1968 (Ext.P3) and G.O.(MS).

129/78/G.Edn. dated 19.9.1978 (Ext.P4). As per Ext.P4, the benefit

granted to Part Time Arabic Teachers has been extended to Urdu

Teachers also. The Government thereafter issued G.O.(Rt)

3460/85/G.Edn. dated 17.9.1985 (Ext.P5) clarifying the matter,

W.P.(C) NO.18722 OF 2010

:: 2 ::

submits the petitioner. The matter was further clarified as per

Exts.P6 and P7 letters. As per G.O.(MS) No.371/2000/G.Edn.

dated 13.11.2000 (Ext.P7(a)), it was further clarified that the posts

created by virtue of Group ‘C’ diversion cannot be treated as

protected and such full time posts cannot be converted into part time

posts. It is also stated in Ext.P7(a) that if any educational officer has

already proceeded with staff fixation and issued irregular orders, he

shall review such orders in accordance with the Government Order.

The petitioner states that there is no teacher in the School who is

availing the benefit of Group ‘C’ diversion and that the petitioner is

entitled to get the periods attached to Drawing, Music and PET so as

to make the part time post as full time post. The petitioner also relies

on Ext.P8 judgment in W.P.(C) No.18975 of 2007, wherein a

direction was issued to the Manager to make the proposal to grant

full time status to a Part Time Sanskrit Teacher and directed the

Assistant Educational Officer to consider and pass orders. Detailing

the above facts, the petitioner submitted Ext.P9 representation dated

9.3.2010 to the Manager of the School.

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

W.P.(C) NO.18722 OF 2010

:: 3 ::

“(i) Writ in the nature of mandamus commanding the

first respondent to forward the Ext.P9

representation to the second respondent with due

recommendations and authentication of the facts

enumerated therein.

(ii) Writ in the nature of mandamus commanding the

second respondent to consider and pass orders

on Ext.P9 representation seeking full time status

by Group C diversion taking into account the

Government orders at Ext.P3 to P7(a) and P8

judgment.

(iii) Writ in the nature of mandamus commanding the

second respondent to grant the benefit of full time

status to the petitioner in the post of L.G.Urdu with

effect from Ext.P1 and grant such other

consequential benefits.

(iv) Declare that the petitioner is entitled to be

conferred with the full time status in the post of

L.G.Urdu with effect from the date of Ext.P1 in the

light of Ext.P3 to P7(a) orders and judgment at

Ext.P8.

and

W.P.(C) NO.18722 OF 2010

:: 4 ::

(v) Issue such other appropriate writ or order or

direction as deemed fit and proper by this

Honourable Court on the facts and circumstances

of the case.”

3. The learned Government Pleader submitted that Ext.P9

representation was forwarded by the Manager to the Assistant

Educational Officer. The Assistant Educational Officer returned

Ext.P9 to the Manager stating that staff fixation was already made

and therefore, the higher authority is to be approached.

4. In the light of the submissions made by the learned

Government Pleader, the learned counsel for the petitioner

submitted that the petitioner may be permitted to file a revision to the

Director of Public Instructions under Rule 12E(3) of Chapter XXIII of

the Kerala Education Rules pointing out all the relevant facts and

there may be a direction to the Director of Public Instructions to

dispose of the revision. The counsel also relies on the decisions in

B.V.R.Kutty Menon v. State of Kerala (2002(2) KLT 73).

In the facts and circumstances of the case and in the light of

W.P.(C) NO.18722 OF 2010

:: 5 ::

the submissions made by the learned Government Pleader, the Writ

Petition is disposed of as follows:

(1) The petitioner is permitted to file a revision under Rule 12E(3)

of Chapter XXIII of the Kerala Education Rules to the Director

of Public Instructions within a period of three weeks from the

date of receipt of a copy of the judgment.

(2) On such revision being filed, the Director of Public Instructions

shall dispose of the revision, after affording an opportunity of

being heard to the petitioner and the Manager, as

expeditiously as possible and, at any rate, within a period of

two months thereafter.

(3) The petitioner shall produce a copy of the Writ Petition and

certified copy of the judgment before the Director of Public

Instructions.

(K.T.SANKARAN)
Judge

ahz/