High Court Kerala High Court

K.V.Haseena vs State Of Kerala on 7 November, 2008

Kerala High Court
K.V.Haseena vs State Of Kerala on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14425 of 2008(P)


1. K.V.HASEENA,
                      ...  Petitioner
2. K.V.MEHBOOB,PALIYALIYIL HOUSE,

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. DISTRICT EUDCATIONAL OFFICER,WANDOOR.

4. ASSISTANT EDUCATRIONAL OFFICER,AREECODE,

5. MANAGER,M.K.K.H.M.A.U.P.SCHOOL,

6. K.K.RAJEENA,M.K.K.H.M.A.U.P.SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :SRI.P.SAMSUDIN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/11/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.14425/2008
    -----------------------------------------------------------
           Dated this the 7th day of November, 2008


                           JUDGMENT

Petitioners are the children of late K.V. Moosa, who was

an Arabic teacher in the school, of which the 5th respondent

is the Manager. Sri. Moosa expired on 18.5.1996. In June,

1996, the first petitioner, one of the daughters of Late

Moosa, was appointed as Arabic Teacher in the school.

That appointment was approved.

2. Long thereafter, in February, 2006, another vacancy

arose in the school. It is stated that the second petitioner,

an youngest son of late Moosa moved an application before

the 4th respondent, who in turn issued Ext.P2 directing the

Manager to appoint the 2nd petitioner extending the benefit

of Rule 51-B Chapter XIV-A KER. In the meanwhile, the 6th

respondent was appointed in the vacancy that arose in June,

Wp(c).No.14425/08 2

2006 and the approval of appointment sought for was

declined by the AEO as per Ext.P3. The Manager pursued

the matter in appeal before the DEO who by Ext.P4

confirmed Exts.P2 and P3.The DPI also confirmed the orders

passed by the Subordinate Officers as per Ext.P5.

3. The Manager thereupon filed a revision before the

Government and that resulted in Ext.P6. By Ext.P6, the

Government allowed the revision and took the view that the

first petitioner was appointed extending the benefit of rule

51-B Chapter XIV-A KER and that with that appointment,

the Manager discharged his obligation under the Rule and

therefore there was no substance in the claim raised by the

2nd petitioner for appointment under Rule 51-B Chapter

XIV-A KER. It was directed that the 6th respondent’s

appointment made as early as in 2006 shall be approved.

Contending that Ext.P6 order was passed without notice to

the first petitioner, she filed Ext.P7 review before the

Government and thereafter filed this writ petition praying to

Wp(c).No.14425/08 3

quash Ext.P6 and directing the 5th respondent to grant

appointment to the 2nd petitioner under Rule 51-B, Chapter

XIV-A KER.

4. Learned counsel for the writ petitioners may

contended that the Government itself had stayed the

operation of Rule 51-B chapter XIV-A KER and that this

continued until the said order of stay was lifted with effect

from 16.1.1997. Therefore the claim of the Manager that in

June 1996, the the first petitioner was appointed under rule

51-B is unsustainable. It is also their case that the

procedures laid down for appointment under rule 51-B

Chapter XIV-A KER have not been complied with. It is

therefore stated that the claim that the appointment was

made under rule 51-B is devoid of merit. It is also his case

that the first petitioner had ceased to be the dependent of

the deceased by virtue of her marriage in 1990 and

therefore the appointment was not under Rule 51-B but was

a regular appointment. It is stated that this could not

Wp(c).No.14425/08 4

deprive the second petitioner, of his entitlement for the

benefit of Rule 51-B. Counsel also placed reliance on the

Division Bench judgment in S.N.G.S High School V. Raj

Sagar(2008(1)KLT 1026) and contended that as an when a

vacancy arose it was the obligation of the Manager to offer

appointment to the rightful claimant under Rule 51B Chapter

XIV-A KER and that this obligation is not diluted even if an

application is not made by the claimant.

5. Respondents 5 and 6, the Manager and the Teacher

contested the claim of the petitioner. According to the 5th

respondent Manager, Rule 51-B Chapter XIV-A KER created

a statutory liability on the manager to provide employment

assistance to a dependent of the deceased teacher. It is

stated that the Rule was in the statute book as early as from

March, 1990 and the executive order issued by the

Government could not have affected its efficacy. It is stated

that the first petitioner was appointed on 3.6.1996

extending the benefit of compassionate appointment and

Wp(c).No.14425/08 5

that this appointment was approved and the fact that the

appointment was under the compassionate category is

mentioned in the service book. It was stated that during the

hearing of the revision, this fact was disclosed to the

Government and the service book and a certificate to that

effect was also produced. Yet another contention raised by

the Manager is that the first petitioner is not aggrieved by

Ext.P6 and that irrespective of Ext.P6 her service in the

school continues undisturbed and therefore she has no

locus standi to challenge Ext.P6. Yet another plea that is

raised is that the second petitioner has not so far made any

application for appointment and that even according to him

the claim raised was before the AEO.

6. I have considered the submissions made by both

sides. The only question that arises for consideration is

whether the appointment of the first petitioner can be said

to be one under Rule 51-B Chapter XIV-A KER. Admittedly

the Rule inserted in the statute book with effect from 3rd

Wp(c).No.14425/08 6

March, 1990. Irrespective of the effect of the executive

order suspending the rule, the fact remains that soon after

the death occurred on 18.5.1996, the first petitioner was

appointed in the School with effect from 3.6.1996. This

appointment was also approved. It is also to be noticed that

no other dependent of the deceased teacher has raised any

claim in this behalf so far. It is stated in Ext.P6 that, it is

noted in the service book of the first petitioner that the

appointment is a compassionate appointment and that she

is the only qualified member in the family. The fact that

appointment was under compassionate ground is also

certified by the AEO. Therefore, the fact remains that

irrespective of the efficacy or otherwise of Rule 51-B

Chapter XIV-A KER, the first petitioner was appointed

extending the benefit of compassionate employment

scheme. If that be so, having regard to the fact that the

employment assistance was once extended to the family at

the time when it was in distress and enjoyed by the first

Wp(c).No.14425/08 7

petitioner, in my view, it is not open to the first petitioner to

contend that at the time when she was appointed, she had

ceased to be a dependent of the deceased, and therefore

the employment should not be counted as one under the

compassionate employment category. Therefore, I find no

illegality in the order impugned. Writ Petition fails and is

dismissed.

Now that, by Ext.P6 the appointment of the 6th

respondent is ordered to be approved, needless to say that

he will be entitled to all consequential benefits.

ANTONY DOMINIC
JUDGE

vi.

Wp(c).No.14425/08 8