High Court Kerala High Court

M.R. Raju vs The State Of Kerala on 10 July, 2009

Kerala High Court
M.R. Raju vs The State Of Kerala on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28978 of 2008(Y)


1. M.R. RAJU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :10/07/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.28978 of 2008-Y
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 10th day of July, 2009.

                                 JUDGMENT

The petitioner is working as an LPSA in KMM L.P. School, Athipotta

in Palakkad District. He was appointed from 13.9.1990 and the

appointment has been duly approved.

2. Presently, pursuant to the staff fixation order dated 29.7.2008 for

the year 2007-2008 due to fall in strength of the students, he became

surplus and was found eligible for protection also. But at the same time, it

is recorded in Ext.P1 that he is to be deployed as and when order of

deployment from Deputy Director of Education is obtained. The petitioner

is relying upon para 2 of Ext.P2, i.e. GO.(P) No.175/99/G.Edn. dated

26.7.1999 wherein it is ordered that all aided school teachers who were in

service as on 14.7.1996 will be given protection by retaining them in the

respective schools subject to certain conditions. Therefore, according to the

petitioner, he being in service on 14.7.1996, will be entitled for retention in

the parent school itself. It is therefore contended that no redeployment is

required as far as the petitioner is concerned.

2. In the counter affidavit filed on behalf of the first respondent, it is

wpc 28978/08 2

averred in para 3 that Ext.P2 is only one among the orders passed by the

Government allowing protection to aided school teachers who were

appointed in regular service up to 1996-97, upto 14.7.1997. There are later

orders issued by the Government, viz. G.O.(P) No.178/02/GE dated

28.6.2002, G.O.(P) No.403/02/GE dated 4.12.2002 and G.O.(P)

No.167/08/GE dated 20.9.2008. It is averred that the petitioner is not

eligible to be retained in the same school by applying any of the modified

guidelines as prescribed in the Govt. Orders.

3. There is nothing to show that Ext.P2 Govt. Order has been

superseded by the Govt. Orders dated 28.6.2002, 4.12.2002 or 20.9.2008

mentioned in the counter affidavit. Unless para 2 of Ext.P2 Govt. Order has

been modified and the benefit allowable to the teachers coming within the

said category is withdrawn, the petitioner is entitled for retention in the

parent school itself. Merely because subsequent Govt. Orders are issued in

relation to the matters which are not covered by Ext.P2 Govt. Order, the

benefit cannot be denied to the petitioner. The counter affidavit does not

reveal that Ext.P2 is no longer in force. There is no averment to the effect

that para 2 of Ext.P2 has been varied by later Govt. Orders also.

4. Pursuant to the interim order passed by this court, the petitioner

was retained in the same school for the year 2008-09. In that view of the

wpc 28978/08 3

matter, the issue will be examined in the light of the strength of the students

for the current year, i.e. 2009-2010.

5. The third respondent will therefore examine the matter in the light

of the above observations and appropriate actions will be taken. It will be

deemed that the petitioner has validly continued in the school in the light of

the interim order, for the year 2008-09. His claim will be duly considered

while finalising the staff fixation for the year 2009-2010.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/