High Court Kerala High Court

K. Premakumar vs State Of Kerala on 7 July, 2008

Kerala High Court
K. Premakumar vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19563 of 2008(D)


1. K. PREMAKUMAR,
                      ...  Petitioner
2. MURUKAN.K,
3. NALINAKUMARI.V,
4. R. USHA NANDINI,
5. MARYKUTTY.V.Y,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :07/07/2008

 O R D E R
                                  K.T. SANKARAN,J.
                             --------------------------------------
                            W.P.(C) No.19563 of 2008 D
                             --------------------------------------
                       Dated this the 7th day of July, 2008.

                                    J U D G M E N T

The petitioners are working as Higher Secondary School

Teachers (Senior) in various Higher Secondary Schools. They were appointed

as Higher Secondary School Teachers during 1990-1991 and 1991-1992,

through the Employment Exchange, as per Ext.P1 series posting orders. The

details of provisional service of the petitioners as Higher Secondary School

Teachers are shown in paragraph No.3 of the Writ Petition. Subsequently the

petitioners were regularly appointed as High School Assistants(Geography) on

being advised by the Kerala Public Service Commission. They joined service as

High School Assistants. The details of their service as High School Assistants or

P.D.Teacher are stated in paragraph No.4 of the Writ Petition.

2. Subsequently the petitioners were appointed by

transfer as Higher Secondary School Teachers as per the Special Rules against

25% quota fixed for by-transfer appointment. The grievance of the petitioners is

that their provisional service on the basis of Ext.P1 series posting orders is not

reckoned for the purpose of seniority. It is stated in the Writ Petition that against

the seniority list the petitioners have filed objections. It is also stated in the Writ

Petition that the persons who are also appointed provisionally as Higher

WP(C) No.19563/2008

2

Secondary School Teachers during 1990-1991 on the basis of G.O.(Ms)

No.138/90/G.Edn. Dated 27.6.1990, were regularised in service, as per Ext.P3

Government Order dated 5.3.2001 and Ext.P4 Government Order dated

14.3.2001. In Ext.P4 Government Order dated 14.3.2001, it is clarified by the

Government that the eleven Higher Secondary School Teachers appointed

through Employment Exchange during 1990-1991 as per G.O.(Ms)

No.138/90/G.Edn. Dated 27.6.1990 and continuing in service during the last

eleven years will be regularised in service from the date of their initial

appointment. The contention of the petitioners is that their service is also to be

regularised and their service on posting as Higher Secondary School Teachers,

as per Ext.P1 series posting orders is liable to be reckoned for the purpose of

seniority. It is also stated in the Writ Petition that as per Ext.P2 order dated

20.12.2005, in the case of one R.Sivadasan, the Director of Higher Secondary

Education has ordered to reckon the Employment Exchange service of the said

Sivadasan for the purpose of counting 12 years teaching experience.

Petitioners submitted that they are also entitled to the same benefit which was

given to Shri R.Sivadasan as per Ext.P2 order.

3. Pointing out the grievances, the petitioners have

made Exts.P9 to P13 representations to the first respondent. They are pending

disposal before the first respondent.

4. The reliefs prayed for in the Writ Petition are the

following:-


WP(C) No.19563/2008


                                         3

                                     "i)     to  issue  a  writ of

                   mandamus      directing    the  respondents   to

reckon the provisional service rendered by the

petitioners as HSST for the purpose of

seniority to be taken into account for giving

promotion as Principal;

ii) to declare that the

petitioners are entitled to count the provisional

service rendered by them as shown in para 3

of the writ petition for the purpose of seniority

and also for the purpose of promotion to the

post of Principal in various Government Higher

Secondary Schools in Kerala State;

In the alternative;

ii(a) to declare that the

petitioners also are entitled to get the benefit

given to Sri.R.Sivadasan referred in Ext.P2;

                                     iii)     to issue a writ of

                   mandamus directing the respondents 1 and 2

                   to    take   a    decision    Ext.P9   to    P13

representations before effecting promotion to

the post of Principal;


WP(C) No.19563/2008


                                           4

                                       iv)    to issue such other

orders, directions or writs as may be prayed

for and that this Hon’ble Court may deem fit

under the facts and circumstances of the

case.”

5. The learned counsel for the petitioners submits that

for the time being the petitioners would be satisfied if relief No.(iii) is granted.

The learned Government Pleader submits that the first respondent will dispose

of Exts.P9 to P13 representations expeditiously. It is submitted by the

petitioners that if their provisional service as per Ext.P1 series posting orders is

reckoned for the purpose of seniority or for counting 12 years teaching

experience, they would be entitled to be promoted as Principal. They seek a

speedy disposal of the representations so that they would not lose the chance

of being promoted as Principal.

In the facts and circumstances of the case, the Writ Petition

is disposed of in the following manner:-

(i) The first respondent shall dispose of Exts.P9 to P13

representations filed by the petitioners, after affording an opportunity of being

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

three months.

WP(C) No.19563/2008

5

(ii) Any promotion of the Principal made in the meanwhile

shall be subject to the result of the disposal of Exts.P9 to P13 representations by

the Government.

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

a certified copy of the judgment before the first respondent.

K.T. SANKARAN,
JUDGE.

cks