High Court Kerala High Court

Dharmma Stephen vs Deputy Director( Education) on 20 June, 2008

Kerala High Court
Dharmma Stephen vs Deputy Director( Education) on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1202 of 2008()


1. DHARMMA STEPHEN, W/O.ROBERT TEACHER
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR( EDUCATION)
                       ...       Respondent

2. ASST.EDUCATIONAL OFFICER, CHATHANNUR

3. CORPORATE MANAGER, MANAGEMENT OF

4. STATE OF KERALA, REP. BY THE SECRETARY

5. HEADMISTRESS, ST.MARY'S LP SCHOOL,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/06/2008

 O R D E R
                  J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                          W.A.No.1202 OF 2008
                         -------------------------------------
                           Dated 20th June, 2008

                                  JUDGMENT

Koshy,J.

Appellant/petitioner joined service on 26.9.1960. After

completion of training, she had continuous service from 6.6.1963. She

submitted her resignation on 15.6.1983. The above resignation letter

was attested by two co-teachers in the school. It was accepted by the

Assistant Educational Officer. According to the petitioner, she did not

submit resignation letter and only applied for leave, but, she did not

rejoin duty even after expiry of the alleged leave applied for by her.

After going through the documents, educational authorities at various

levels found that she submitted resignation and her present contention

that she did not submit resignation letter is false and it is only for getting

pensionary benefits. The learned single Judge also perused the

documents and came to the conclusion that actually she resigned and in

an intra-court appeal it requires no interference. Under Rule 29 of Kerala

Service Rules – Part III resignation from the service entails forfeiture of

past service. Chapter XIV C Rule 62 of Kerala Education Rules also

states that premature resignation from the school entails forfeiture of

past service and of any retiring allowance to which the teacher who

W.A.1202/2008 2

prematurely resigns would otherwise have been eligible. The date of

retirement is 31.3.1992. Petitioner filed her first representation in

1997. In the above circumstances, we find no infirmity in the

judgment of the learned single Judge and she has no legal right to

claim for pension. However, this will not prevent the petitioner from

approaching the authorities for favourable consideration (not as a

matter of right) to treat her service period before resignation as

eligible service.

The appeal is dismissed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks