High Court Kerala High Court

K.T. Mathew vs The State Of Kerala on 25 June, 2009

Kerala High Court
K.T. Mathew vs The State Of Kerala on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6224 of 2009(W)


1. K.T. MATHEW, AGD 63 YEARS,S/O. THOMAS,
                      ...  Petitioner
2. RIYA P.I.,
3. RAJILAN K.R.,

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATION OFFICER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :25/06/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                    W.P.(C) No.6224 OF 2009
               ---------------------------------------
            Dated this the 25th day of June, 2009.


                          J U D G M E N T

The 1st petitioner is the Manager of T.M. Vocational Higher

Secondary School, Perumpilavu in Thrissur District. He had

appointed the 2nd and 3rd petitioners as Upper Primary School

Assistant and Drawing Teacher from 03.06.2008 and 14.07.2008

onwards. These appointments were made on regular basis. The

District Educational Officer approved the appointment of the

petitioners only on daily wage basis upto the end of the academic

year, by placing reliance on Exhibits P1 and P5 Government

Orders. Exhibits P7 and P8 are copies of the orders of

appointment. The appeals filed by the Manager before the

Deputy Director of Education are produced as Exhibits P9 and

P10.

2. The validity of Exhibit P5 Government Order, G.O.(P)

No.104/2008/G.Edn dated 10.06.2008, was under challenge in

various writ petitions before this Court and a Division Bench of

W.P.(C) No.6224/2009 2

this Court in Unni Narayanan vs. State of Kerala (2009(2)

KLT 604) has held in paragraph 7 that the offending conditions

in Exhibit P2 Government Order cannot stand with the statutory

rules. Therefore, for enforcing them, the relevant rules require

amendment. As long as the rules are not amended, Exhibit P2

cannot be pressed into service by the Government.

3. Finally in paragraph 12, the following directions were

issued:

“In the case of the writ petitioners in these

cases, orders, if any passed, approving their

appointments on daily wage basis, relying on Ext.P2

Government Order are quashed. All appointments,

whether pending approval or already rejected, shall

be considered/reconsidered by the Educational

Officers concerned and fresh orders shall be passed

in the light of the declaration of law made by us in

W.P.(C) No.25176 of 2008. The salary found due to

be paid to the incumbents concerned shall be

released immediately. The action in this regard

shall be completed within six weeks from the date

of production of a copy of this judgment”.

In the light of the above, Exhibits P7 and P8 to the extent to

which approval is given only on daily wage basis are quashed.

W.P.(C) No.6224/2009 3

The District Educational Officer will pass fresh orders in the light

of the directions issued by the Division Bench above which will

govern this case also. Appropriate orders shall be passed within

a period of two months from the date of receipt of a copy of this

judgment. The petitioners will produce a copy of this judgment

along with copy of the judgment of the Division Bench referred to

above before the District Educational Officer for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp