High Court Kerala High Court

Jacob Mathew vs Director Of Training on 3 April, 2009

Kerala High Court
Jacob Mathew vs Director Of Training on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22517 of 2008(E)


1. JACOB MATHEW, MADATHIL PUTHENPURAYIL,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF TRAINING,
                       ...       Respondent

2. ST.MARY'S INDUSTRIAL TRAINING CENTRE,

3. VICAR,

                For Petitioner  :SRI.K.A.MANZOOR ALI

                For Respondent  :SRI.JOHN JOSEPH VETTIKAD

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

 Dated :03/04/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 22517 of 2008-F
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 3rd day of April, 2009.

                                JUDGMENT

The petitioner in this writ petition is seeking for a direction to

respondents 2 and 3 to disburse arrears of salary as enjoined by the

proceedings Exts.P1 and P2 issued by the first respondent and the

Government of India.

2. Shortly stated, the relevant facts are the following: The petitioner

was serving as the Principal of St. Mary’s Industrial Training Centre,

Mannarkad under the second respondent from 9.9.1979. The institution is

having permanent affiliation with the National Council for Training in

Vocational Trades (NCVT). The petitioner is having degree in Science and

also B.Sc. Engineering Degree. He was getting only a consolidated

allowance of Rs.550/- per month. The issue regarding the payment of

adequate remuneration to the staff engaged by private Industrial Training

Centres was considered in the 31st meeting of the NCVT held on

30.11.1995. Based on the recommendation, the Government of India passed

Ext.P1 directing the State Governments to issue necessary instructions to all

the private ITIs which are affiliated to NCVT, to pay their staff a minimum

wpc 22517/08 2

of 2/3rd of salary being paid to the faculty/staff members of the Government

ITIs with immediate effect. This is dated 16.8.1996. The Director of

Training under the State Government accordingly issued P2 circular to all

the institutions.

3. The Association of Industrial Training Centres challenged these

orders before this court by filing O.P.No.5202/1997 which was dismissed by

Ext.P3 judgment. The matter was taken in appeal and before the Apex

Court. The judgment of this court was confirmed. The petitioner had earlier

approached this court by filing O.P.No.27697/2000 and at that point of time

the S.L.P. filed before the Apex Court was pending and there was an order

of stay in force. In that view of the mater, the petitioner withdrew the

original petition with liberty to move again, if required. This is evident

from Ext.P6 judgment. He retired from service on 30.11.2006.

4. After the Special Leave Petition was dismissed, again the first

respondent issued Ext.P7 circular to all the institutions to grant the benefits.

The petitioner submitted Exts.P8 and P9 representations along with a salary

statement. But no action was taken by the second respondent. Thereafter,

he filed Ext.P10 representation before the first respondent and has filed this

writ petition seeking for various reliefs.

5. In the counter affidavit filed on behalf of respondents 2 and 3,

wpc 22517/08 3

mainly it is contended that they are not “other authorities” as defined under

Article 12 of the Constitution of India and they are not discharging any

statutory functions and are not functioning with the financial aid from the

Government and therefore no writ will lie against them. It is further pointed

out that the petitioner is not entitled for any monetary reliefs as he has

worked on agreed terms. In para 4 of the counter affidavit, they have

pleaded ignorance of the recommendation of the NCVT and the acceptance

of the recommendation by the Government of India. It is also contended

that the Government or the NCVT has no power to fix a minimum scale of

pay of teachers of private ITIs like the second respondent. In para 6, a

contention is seen raised that the earlier writ petition was withdrawn by the

petitioner to get the benefits offered by the respondents in the matter of

payment. It is also stated that as he has received the benefits without any

protest, he is not entitled for any further reliefs.

6. It is not disputed that the second respondent Training Centre is

affiliated to NCVT. Ext.P1 circular will show that the Government of India

accepted the recommendation to provide a minimum salary to the teachers

of private ITIs which are affiliated to NCVT. This was implemented in the

State by Ext.P2 circular by the Department of Industrial Training. It is also

informed to them that the norm regarding payment of salary is a pre-

wpc 22517/08 4

condition for getting permanent affiliation. The challenge against these

orders was repelled in Ext.P3 judgment. After elaborately considering the

contentions, this court in para 7 of the judgment held that the

recommendation made by the NCVT was after discussion with the

representatives of the employers and employees in the 31st meeting held on

31.11.1995 and therefore, the management, after having agreed, cannot go

back. Regarding the obligation of the management, it was held thus:

“In the present case, the State has issued necessary circulars or

orders directing the private management to pay at least 2/3rd of the

salary given to the Government Teachers. Petitioners cannot shirk

from their duties to pay the salary as directed by the Government. As

held by the Supreme Court, petitioners are running institutions

imparting education on the public. Public are availing of the benefit

of education from the institutions. Hence, they are bound to pay

salary as directed by the Government.

This court is competent to direct the private educational

institutions to pay salary at the same rate which has been issued to

Government institutions.”

Therefore, it is too late in the day to raise a contention by the respondents

that Exts.P1 and P2 are not binding on them and they are unaware about the

developments, etc. In the light of the dictum laid down as above, the

contention that the respondents are not liable to implement Exts.P1 and P2

wpc 22517/08 5

cannot be accepted and hence I reject the same. They are bound to pay

salary as directed to be paid by Exts.P1 and P2. The fact they were aware

about Ext.P3 judgment is clear from the averments in para 3 of Ext.P4, the

additional counter affidavit filed by the management in O.P.No.27697/2000.

The plea taken is that against Ext.P3 judgment as affirmed in Writ Appeal

No.1501/2000, S.L.P. is pending before the Apex Court and the Apex Court

had stayed the further proceedings as directed in Ext.P1. Therefore, the

averment in para 4 of the counter affidavit herein, that the respondents are

not aware of the recommendations of NCVT to the Government as regards

the salary of the employees of private ITIs is without any substance. Once

the proceedings have been upheld by this court and by the Apex Court, the

same is binding on respondents 2 and 3 and therefore they are bound to pay

the salary to the petitioner as directed in Exts.P1 and P2. After the Apex

Court judgment, by Ext.P7 they were directed to implement the orders

regarding salary. The right of the petitioner to receive such salary cannot

therefore be denied and it is declared that he is entitled for such benefits.

7. Then the further question is whether in this writ petition, this court

can direct the respondents to disburse the amount. The contention raised is

that the second respondent does not come within the term “other

authorities” under Article 12 of the Constitution of India. That they are

wpc 22517/08 6

affiliated to the NCVT is not denied. In fact, the very same contention was

considered and rejected in Ext.P3 judgment, relying upon the decision of the

Apex Court in K. Krishnamacharvulu and others v. Sri Venkateswara

Hindu College of Engineering and another (AIR 1998 SC 295). It was

held that since the institution is imparting education, an element of public

interest is there in the performance of their duties. Accordingly, the right of

the teachers to get parity of the pay scales is protected. Following the

above dictum laid down by the Apex Court, it was held that the petitioners

are running institutions imparting education on the public and the public are

availing of the benefit of education from the institutions and hence they are

bound to pay salary as directed by the Government. Since this judgment

stands affirmed by the Division Bench and the Apex Court, the respondents

cannot now shirk their responsibility to pay salary as directed by the

Government. While imparting education, they are really exercising the

Governmental functions. Since public interest is involved and as they are

imparting education, they are discharging public duties. In that view of the

matter, this court will be justifying in issuing a writ of mandamus to enforce

the claim. As held in Ext.P3 judgment, payment of minimum salary to the

staff in an institution imparting education is in the interest of public. The

wpc 22517/08 7

public are availing of the benefit of education from the institution. It is well

settled that in such circumstances, a writ of mandamus could be issued to

compel the institution like respondents 2 and 3 to abide by the directions

issued by the authorities like the State. In fact, under Article 226 of the

Constitution of India, when any citizen or person suffer a wrong, the High

Court will step in protect him, even if the wrong is done by the State, its

instrumentality or authorities, body of individuals, societies which are

incorporated or not or even an individual. It is also well settled that the

right of the person that is infringed, may be under the Constitution or any

other Act validly made, or other binding executive orders. Exts.P1 and P2

clearly provides for payment of minimum salary to persons like the

petitioner. Therefore, that has become part of the service conditions of the

teachers and Principals of these private institutions. That the institution is

affiliated to the NCVT and controlled by the first respondent, is not denied.

In that view of the matter, they cannot adopt an adamant stand that they are

not bound to pay salary.

In the result, the writ petition is allowed. There will be a direction to

respondents 2 and 3 to disburse the amount claimed as per Ext.P9, within a

wpc 22517/08 8

period of one month from the date of receipt of a copy of this judgment. No

costs.

(T.R. Ramachandran Nair, Judge.)

kav/