High Court Kerala High Court

M.R.Padmakumari vs University Of Kerala on 23 March, 2009

Kerala High Court
M.R.Padmakumari vs University Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5315 of 2009(H)


1. M.R.PADMAKUMARI,LECTURER IN MATHEMATICS,
                      ...  Petitioner
2. VIJAYALAKSHMI.S, LECTURER IN MATHEMATICS

                        Vs



1. UNIVERSITY OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE PRINCIPAL, MSM COLLEGE, KAYAMKULAM.

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. THE DIRECTOR OF COLLEGIATE EDUCATION,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.RAJAGOPALAN NAIR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/03/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                    --------------------------------------
                       W.P.(C)No.5315 of 2009
                     -------------------------------------
                       Dated 23rd March, 2009

                               JUDGMENT

Heard both sides.

2. The first petitioner was initially appointed as Lecturer in

Mathematics in the leave vacancy of Smt.Suseela.M during the

period from 6.11.1989 to 20.12.1989. That said appointment was

approved. The second petitioner was likewise appointed in the leave

vacancy of Sri.Shajahan.A during the period from 6.11.1989 to

20.12.1989. That appointment was also approved. Later, they were

re-appointed as per Exts.P3 and P4 orders issued on 2.6.2008

against the retirement vacancies of Smt.P.G.Tharamma and

Smt.V.S.Susamma respectively. The said appointments were also

approved by the University of Kerala. However, the Deputy Director

of Collegiate Education objected to payment of salary and

allowances to them on the ground that prior permission of the

Government had not been obtained before they were appointed.

3. Exts.P3 and P4 disclose that the petitioners were

appointed against retirement vacancies. The Department had no

W.P.(C).5315/2009 2

objection in payment of salary and allowances to the incumbents who

retired. Further, though this Court had by order passed on 5.3.2009

directed the official respondents to state whether they had any

objection to payment of salary and allowances to the incumbents in

whose retirement vacancies the petitioners were appointed, till date

they have not chosen to file a counter affidavit. I am, therefore,

prima facie satisfied that the objection raised by the Deputy Director

of Collegiate Education to the payment of salary and allowances to

the petitioners with effect from 2.6.2008, the date on which their

appointments were approved by the University of Kerala, is not

tenable. I accordingly direct the respondents to disburse to the

petitioners the salary and allowances applicable to the post of

Lecturer in Mathematics with effect from 2.6.2008. Payment as

directed above shall be made within a period of one month from the

date of receipt of the arrear bill from the Principal of College. The

respondents shall also continue to pay to the petitioners, salary and

allowances at the applicable rates.

The writ petition is disposed of accordingly.

P.N.RAVINDRAN
JUDGE

TKS