High Court Kerala High Court

M.Radhakrishnan Unnithan vs State Of Kerala on 12 November, 2007

Kerala High Court
M.Radhakrishnan Unnithan vs State Of Kerala on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 3325 of 2003(U)


1. M.RADHAKRISHNAN UNNITHAN,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION,

4. ASSISTANT EDUCATIONAL OFFICER, KONDOTTY

                For Petitioner  :SRI.P.V.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/11/2007

 O R D E R
                         S.SIRI JAGAN, J.
                     =======================
                      O.P. No. 3325 of 2003 (U)
                     =======================

                Dated this the 12th day of November, 2007




                              JUDGMENT

The petitioner is a Headmaster in a UP School. He is

challenging Exts.P2, P5, P6 and P8 orders wherein the petitioner’s

claim for Scale of Pay of Headmaster with effect from 11.10.84

was rejected.

2. The petitioner started service as UP School Assistant

with effect from 8.12.1980. The post of Headmaster of the

School fell vacant on 11.10.84. The petitioner was appointed on

11.10.84 as Headmaster on probation as there were no other

qualified hands in the School eligible for promotion as

Headmaster. The petitioner completed 5 years of service as a

Graduate Teacher and he was appointed as Graduate Headmaster

on 8.1.86. Scale of pay was sanctioned, which was later objected

to on the ground that the petitioner had not completed 15 years

of service and the excess amount paid as salary was refunded.

O.P. No. 3325/2003 -2-

By order dated 1.12.89 the petitioner was reverted as teacher-

in-charge with effect from 8.5.87 for want of test qualification.

The same was also endorsed in his service book. There was an

order granting exemption from test qualification which was in

force in 1988. That exemption was annulled by a Division Bench

of this Court in Pankajakshi and ors. v. George (1987 (2)

KLT Page 723). The appeal filed by the Headmaster before the

Supreme Court was dismissed with the following observation.

“We, however direct the State Government
not to revert those Headmasters who have not
passed the Account Examination yet and who are
now holding the post of Headmaster only they get
one more chance to appear at the Accounts
Examination to be held by the Kerala
Administration.”

3. Subsequently by Order dated 8.5.87 the Government

directed that all teachers promoted as Headmasters be reverted.

However the petitioner was not reverted. In May 1989, the

petitioner passed account test. Subsequently, he was promoted

as Graduate Headmaster on 1.1.90, which was approved. He

completed 15 years of service on 1.6.96 and he was granted

scale of pay of Headmaster from 1.6.96. The petitioner

O.P. No. 3325/2003 -3-

thereafter claimed scale of pay of Headmaster with effect from

11.10.84, on which date the petitioner was earlier promoted as

Headmaster. This was rejected by Ext. P2 order holding that the

benefit is available only to those Headmasters who were still

holding the post of Headmaster prior to 15.9.1988. Petitioner’s

appeal was rejected by Ext. P5 as well as Exts. P6 and P8. It is in

the above circumstances, that petitioner has approached this

Court, seeking the following reliefs:

“i) To call for the records leading to Exhibits P-2, P-5, P-6
and P-8 and set aside the same by issuing a Writ of
Certiorari or other appropriate writ.

ii) To declare that the petitioner is entitled to get the scale
of pay attached to the post of Headmaster of the
Primary School fixed with effect from 11.10.1984.”

3. I heard the learned Govt. Pleader also. Now it is not

disputed before me that the petitioner would be entitled to claim

Headmaster’s scale of pay with effect from 11.10.84, only if the

petitioner was validly holding the post of Headmaster

immediately prior to 15.9.88. Admittedly by order dated 1.12.89

the petitioner was reverted as teacher-in-charge with effect from

O.P. No. 3325/2003 -4-

8.5.87. Therefore, the petitioner ceased to be a Headmaster

from 8.5.87 onwards. That being so, the petitioner would not be

entitled to claim headmaster’s scale of pay on the ground that

the petitioner was holding the post of headmaster immediately

prior to 15.9.88 and in accordance with the Supreme Court

Judgment he had passed the account test. The petitioner relies

on certain Govt. Orders in respect of similarly placed

Headmasters. But I find that in all those cases those

Headmasters had successfully challenged their reversion as

teacher-in-charge, which the petitioner did not. The petitioner

contends that he had passed account test and was subsequently

promoted as Headmaster with effect from 1.9.96 and therefore it

was not necessary for the petitioner to challenge the earlier

order of reversion. I do not agree. If the petitioner wants to get

the benefits on the ground that petitioner was continuing as a

Headmaster immediately prior to 15.9.88 the petitioner should

show that he had successfully challenged the order dated

1.12.89, by which he was reverted as teacher-in-charge with

effect from 8.5.87. Admittedly petitioner did not challenge that

order at all. Therefore, his prior service as Headmaster based

O.P. No. 3325/2003 -5-

on the promotion on 11.10.84 becomes obliterated and he ceases

to derive any benefits therefrom.

4. Of course the petitioner would try to contend that in

view of the explanation to Rule 49 of Chapter XIV A of KER the

word “Headmaster” includes teacher-in-charge and therefore

even teacher-in-charge is entitled to the benefit available to

headmaster. This also I am unable to countenance. Rule 49

specifically says that the word ‘Headmaster’ includes teacher-in-

charge also for the purpose of that rule. That would necessarily

mean that for other purposes the word “Headmaster” cannot

include teacher-in-charge unless the same is so expressly made

clear in the other rules. In the absence of any provision in the

KER to the effect that for the present purpose the term

Headmaster would include teacher-in-charge, the petitioner who

is only a teacher-in-charge cannot claim the benefit applicable to

a headmaster.

5. The result of the above discussion is that the order

dated 1.12.89 reverting the petitioner as teacher-in-charge with

O.P. No. 3325/2003 -6-

effect from 8.5.87 stands and hence, the petitioner loses his

right to claim Headmaster’s scale of pay on the basis of his

earlier promotion as Headmaster. In the above circumstances,

the writ petition is without merit and the same is dismissed.

Sd/-

S.SIRI JAGAN,
JUDGE

jp