High Court Kerala High Court

K.Abdul Latheef vs State Of Kerala on 11 March, 2010

Kerala High Court
K.Abdul Latheef vs State Of Kerala on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8048 of 2009(A)


1. K.ABDUL LATHEEF,MANAGER,MSM HIGHER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR OF HIGHER

4. SHAHUL HAMEED.K, LAB.ASSISTANT,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :SRI.P.CHANDRASEKHAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/03/2010

 O R D E R
                             S.SIRI JAGAN, J.
                       ==================
                        W.P.(C).No. 8048 of 2009
                       ==================
                  Dated this the 11th day of March, 2010
                              J U D G M E N T

The petitioner is the manager of a higher secondary school, who

initiated disciplinary proceedings against the 4th respondent, who is a

Lab Assistant in the petitioner’s school. Charge sheet was issued and

the same was forwarded to the 2nd respondent-Director of Higher

Secondary Education, for conducting enquiry. The Director conducted

an enquiry and passed Ext.P9 order. In Ext.P9 order, after finding the

4th respondent guilty of the misconducts alleged against him, the

Director himself imposed the punishment of warning on the 4th

respondent and also directed that the period of suspension shall be

treated as eligible leave. The petitioner is challenging that part of

Ext.P9 order, whereby the Director himself imposed the punishment on

the 4th respondent and directed to treat the suspension period as

eligible leave. According to the petitioner, the disciplinary authority is

the manager of the school and the power to impose punishment and to

decide as to how the period of suspension has to be treated is, in the

first instance, on the manager. Therefore, the Director could not have

by himself imposed on the 4th respondent, punishment also and

directed how to treat the suspension period.

2. The 1st respondent seeks to justify Ext.P9 order by filing a

counter affidavit.

w.p.c.8048/09 2

3. I have heard all parties.

4. The 1st respondent tries to sustain Ext.P9 based on the

Kerala Education Rules (KER). If the KER is applicable to Higher

Secondary Schools, then as per the KER, the power to impose

punishment is on the manager. The only condition is that that can only

be with the prior approval from the educational authorities. Even if the

KER is not applicable, primarily the power to impose punishment is on

the disciplinary authority, which in the case is the manager of the

school. That being so, that part of Ext.P9, whereby the Director himself

imposes the punishment of warning on the 4th respondent and directs

that the period of suspension be treated as eligible leave, is clearly

unsustainable. Accordingly, that part of Ext.P9 which does the above is

quashed. The manager shall now, after giving the 4th respondent an

opportunity of being heard, forward his proposal for punishment to

the 2nd respondent and also his proposal as to how to treat the

suspension period, to the 2nd respondent for approval. On receipt of

the same, the 2nd respondent shall pass appropriate orders thereon

and the petitioner may take further steps after affording an

opportunity of being head on the punishment to the 4th respondent.

The writ petition is disposed of as above.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE
          ///True copy///

                               P.A. to Judge

w.p.c.8048/09    3