High Court Kerala High Court

M. Jaculine vs State Of Kerala on 21 October, 2008

Kerala High Court
M. Jaculine vs State Of Kerala on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6799 of 2007(H)


1. M. JACULINE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE MANAGER,

4. THE JOINT DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/10/2008

 O R D E R
                           ANTONY DOMINIC, J.
                         ===============
                      W.P.(C) NO. 6799 OF 2007 (H)
                     ====================

                Dated this the 21st day of October, 2008

                               J U D G M E N T

The challenge in this writ petition is against Exts.P8 and P10 orders.

On 1/6/99, petitioner was appointed as an HSA in Malayalam. Ext.P1 in

this writ petition is an interim order passed by the Apex Court regulating

the appointment of HSST’s on an adhoc basis. That was implemented by

the Government as per Ext.P2. Subsequently, Exts. P3 and P4 orders were

also issued by the Government in view of the Apex Court judgment dated

14/11/2000, in Dolichan’s case and by Ext.P4, pass in SET Examination

was made mandatory for the appointments made from 14/11/2000

onwards.

2. According to the petitioner, vacancy of HSST(Malayalam)

arose in the 3rd respondent school w.e.f. 1/6/2000 and the petitioner was

appointed by Ext.P5 w.e.f. 13/11/2000. However, it is contended that in

order to deprive her of the benefit of exemption of SET qualification, the

date of appointment was corrected and was made 24/11/2000 and

accordingly, the matter was sent for approval. As a result of this

correction, it is stated that the petitioner lost the benefit of exemption

from acquiring the SET qualification which was available only to

WPC 6799/07
:2 :

appointments made till 14/11/2000. Finally her appointment was

approved by Ext.P13 w.e.f. 14/11/2006, when she passed SET

examination. It is in this background that the petitioner now claims that

her appointment ought to be approved atleast w.e.f. 13/11/2000, giving

her the benefit of exemption that was allowed by the government

following the Supreme Court order in Dolichan’s case and implemented by

Ext.P4 order dated 17/12/2001.

3. The issue was considered by the Director of Higher Secondary

Education in Ext.P8 and that order was challenged before this court in OP

22867/2002. The original petition was disposed of by Ext.P9 judgment

directing that the matter shall be reconsidered by the Government if the

petitioner makes a representation in that behalf. Accordingly, the

petitioner moved the Government and the Government reconsidered the

matter and issued Ext.P10. In Ext.P10, though the claim of the petitioner

stands negatived, but however, the petitioner’s contention that her

appointment was initially effective from 13/11/2000 has not been adverted

to. As already noticed, the case of the petitioner is that her appointment

was against the vacancy of HSST (Malayalam) which arose w.e.f. 1/6/2000

and her appointment is liable to be approved effective from 13/11/2000,

WPC 6799/07
:3 :

she being eligible for exemption from acquisition of SET qualification.

4. From Ext.P10, I notice that this issue has not been considered

by the 1st respondent. It being a factual issue, necessarily an adjudication

with reference to the appointment order and other related documents is

called for.

5. In my view, since the whole claim of the petitioner depends

upon her assertion that the effective date of her appointment is

13/11/2000, this certainly is a matter for the 1st respondent to consider.

In order to enable the 1st respondent to reconsider the actual effective

date of her appointment as above, I quash Ext.P10 and direct that the 1st

respondent shall reconsider the matter on the production of a copy of this

judgment along with a proper representation by the petitioner in this

behalf. Thereupon the 1st respondent shall decide the matter with notice

to the petitioner and the 3rd respondent and complete the process as

expeditiously as possible, at any rate within 3 months of production of a

copy of this judgment along with a representation.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp