High Court Kerala High Court

D.Yohannan Kutty vs The University Of Kerala on 1 March, 2010

Kerala High Court
D.Yohannan Kutty vs The University Of Kerala on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21893 of 2009(F)


1. D.YOHANNAN KUTTY,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE REGISTRAR,

3. THE DIRECTOR OF TECHNICAL EDUCATION,

4. THE CHAIRMAN, GOVERNING BODY,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.N.SUGATHAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/03/2010

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 21893 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 1st day of March, 2010.

                           J U D G M E N T

The petitioner was initially appointed as a Tradesman in

Mechanical Engineering Department in the T.K.M. College of

Engineering, Kollam with effect from 1-6-1995. While he was working

so, three vacancies of Instructor Grade II arose in 2006 and the

petitioner was selected and appointed to one of those vacancies by

Ext. P3 order. The petitioner filed this writ petition complaining that

the University has not approved the appointment of the petitioner and

the petitioner is not being paid salary from 2007 onwards. Now, the

petitioner has produced Ext. P8 order dated 15-10-2009 issued by the

University of Kerala, whereby the petitioner’s appointment has been

approved with effect from 23-11-2007. The petitioner now submits

that the 3rd respondent may be directed to disburse the salary due to

the petitioner in view of the approval granted by the University for

the appointment of the petitioner. The petitioner relies on the

decision of the Division Bench of this Court in State of Kerala v.

Arun George, 2009(4) KLT 972 and earlier judgments of this Court ,

whereby this Court has held that once the University approves

appointments, the Government has no option but to pay salary of the

staff whose appointments have been approved by the University. It

has also been held that if the Government does not agree with the

approval granted by the University, their remedy lies in either taking

up the matter with the University or challenging the approval

granted by the University appropriately.

2. I have heard the learned Government Pleader also. The only

objection raised by the learned Government Pleader is that the

Government does not agree with the approval granted by the

University to the petitioner’s appointment.

3. This Court has settled the law on the subject by several

W.P.C. No. 21893/09 -: 2 :-

Division Bench decisions including Arun George’s case (supra),

whereby it has been held that once the University approves the

appointment, the Government is bound to disburse the salary due to

the employee of an aided college. If the Government is aggrieved by

the approval itself, it is for the Government to take up the matter

with the University or challenge the order of approval of the

University appropriately. It is not now disputed before me that the

petitioner’s appointment has been approved by the University.

In the above circumstances, the writ petition is allowed and the

3rd respondent is directed to take steps to disburse the salary due to

the petitioner whose appointment has been approved by the

University, as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment. However, I make

it clear that this will not prejudice the right of the Government to

challenge the approval granted by the University to the petitioner’s

appointment appropriately. However, as long as the approval by the

University stands, the petitioner shall be continued to be paid salary.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.