High Court Kerala High Court

Mar Philixinos Vacational Higher vs State Of Kerala on 9 December, 2009

Kerala High Court
Mar Philixinos Vacational Higher vs State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25123 of 2005(N)


1. MAR PHILIXINOS VACATIONAL HIGHER
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR ,VOCATIONAL HIGHER

3. MRS.RESINA ANNA GEORGE,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :09/12/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.25123 of 2005-N
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of December, 2009.

                                 JUDGMENT

The Manager of a Vocational Higher Secondary School is the

petitioner herein. The question that is raised in the writ petition is about the

legality of the direction issued by the Government in the impugned order,

Ext.P16, to the Manager to initiate de-novo disciplinary action against the

third respondent as provided under Chapter XIV-A K.E.R.

2. Ext.P16 is the order passed by the Government in Ext.P15 appeal

filed by the Manager against Ext.P14 order passed by the Director of

Vocational Higher Secondary Education. In fact, in Ext.P14 order the

Director was of the view that the petitioner/Manager can terminate the

appointment of the third respondent only after following the procedure

contemplated in KCS (CC & A) Rules.

3. Therefore, the main question raised by the petitioner is whether the

direction issued by the Government to comply with the provisions of

Chapter XIV-A K.E.R. in regard to the disciplinary action taken against the

third respondent, is correct or not on the ground that the provisions of

Chapter XIV-A K.E.R. have not been made applicable in the case of

wpc 25123/2005 2

Vocational Higher Secondary School Teachers. The facts of the case in a

nutshell, are the following:

4. The third respondent was appointed as a Lecturer in English in the

non-vocational division and she joined service on 2.12.1995. She was

granted leave without allowance as per Ext.P2 order passed by the

Government, based on her application Ext.P1, for one year from 10.8.2001.

She sought extension of leave as per Ext.P3, for a period of four years from

1.8.2002. The Manager informed her that the application cannot be

recommended for want of sufficient teachers in the school and she was

directed to rejoin duty. Accordingly, she rejoined duty on 9.8.2002 and

continued upto 4.9.2002. As per Ext.P5 application, the third respondent

requested for leave for five years from 5.9.2002 to 4.9.2007 for accepting

employment abroad. The said application was not forwarded by the

petitioner, but the third respondent left the school for joining employment

abroad without waiting for sanction of the leave. This resulted in the

Manager issuing Ext.P6 memo. It was stated in Ext.P6 that availing of

leave by simply sending an application for leave is a case of unauthorized

absence from duty, which is a serious misconduct. Therefore, she was

directed to rejoin duty within two weeks from the date of receipt of the

memo, failing which, it was informed that appropriate further action will be

wpc 25123/2005 3

taken against her for unauthorized absence from duty and insubordination.

5. Ext.P7 is the reply submitted by the third respondent, wherein she

requested the Manager to recommend her leave application to the Asst.

Director,V.H.S.E., Chengannur for onward transmission to the Government.

Ext.P8 is the notice issued by the Manager for taking action for

unauthorized absence from duty and insubordination, which was replied by

the third respondent as per Ext.P9. Ext.10 is the order issued by the

Manager terminating her from service for unauthorized absence, and

violation of Rules 7 and 23 of Chapter XIV-B K.E.R. This was forwarded

to the Director by the Manager as per Ext.P11 seeking permission to

appoint another non-vocational English Lecturer in the permanent vacancy.

Against Ext.P10, the third respondent preferred an appeal to the second

respondent as per Ext.P12. Since there was no response from the second

respondent after Exts.P10 and P11, the Manager sent Ext.P13 reminder.

Thereafter the second respondent passed Ext.P14 order.

6. The crucial question herein is whether the action taken by the

Manager is correct. Learned counsel for the petitioner relied upon a

decision of a Full Bench of this Court in Varghese v. Deputy Director of

Education (2000 (2) KLT 109 FB) and the decision of a learned Single

Judge in Rajalakshmi Amma v. State of Kerala (1996 (1) KLT 750). It is

wpc 25123/2005 4

contended that neither the KCS (CC & A) Rules nor the rules under

Chapter XIV-A K.E.R. will apply in the case of Vocational Higher

Secondary School Teachers. As no separate rules have been framed, there

is only master and servant relationship to govern the matter. It is therefore

submitted that as the third respondent continued to be in unauthorised

absence, there was no other way for the Manager but to terminate her

service. It is further submitted that the Director as well as the Government

found that the action of the third respondent in proceeding on leave without

sanction, is irregular and hence she is liable to face disciplinary action. The

question is only about the procedures to be adopted in the matter.

7. Learned counsel for the third respondent submitted that herein the

Manager acted illegally in not recommending the application for leave

without allowance to the Government and in rejecting the same. It is

pointed out that the Government alone has got the authority to sanction or

refuse to sanction the leave. It is further pointed out that in Ext.P14, the

Director issued a direction to the Manager to forward the application for

leave without allowance, to the Government and the Government has also

directed in Ext.P16, to forward the application to the Government even

though the Government has directed to initiate a de novo disciplinary

wpc 25123/2005 5

action against the teacher.

8. The order Ext.P16 whereby the Manager has been directed to take

disciplinary action has not been challenged by the third respondent.

Therefore, as regards the finding in Ext. P16 that she is liable to face

disciplinary action is concerned, it has become final. The form of such

action alone is the dispute.

9. Obviously, KCS (CC & A) Rules, 1960 will not apply herein, as

the said rules have not been made applicable to Vocational Higher

Secondary School Teachers. The Director has relied upon Rule 9 of

Appendix XIIA of Part I K.S.R. which will apply only in respect of those

employees covered by the same including Government employees, as the

said rules have not been made applicable to Vocational Higher Secondary

Department. There cannot be any dispute that the said rules will not apply

in this case.

10. In Ext.P16, the provisions relied upon by the Government are

Rules 74 and 75 of Chapter XIV-A K.E.R. whereby the previous sanction

of the officer authorized by the Government in that behalf is required before

imposing penalty of compulsory retirement, removal or dismissal from

service. The question is whether the same would apply herein. Section 12A

of the Kerala Education Act deals with the powers of Government over

wpc 25123/2005 6

Teachers of aided schools. As per Section 12A(1) of the Act, the

Government or such officer not below the rank of an Educational Officer,

as may be authorised by the Government in this behalf, shall have power to

take disciplinary proceedings against a teacher of an aided school. Chapter

XIV-A applies to aided school teachers. Obviously the same have not been

made applicable to Vocational Higher Secondary Schools. Therefore, the

procedure prescribed in Rule 74 of Chapter XIV-A K.E.R. that the Manager

should get previous sanction of the officer authorized in that behalf, before

imposing a penalty, cannot be applied herein. As per Rule 74 of Chapter

XIV-A, the Manager has got power to impose punishment only with the

previous sanction of the Director in the case of teachers in the graduate

teacher’s scale and Headmaster of Secondary Schools and Training Schools

and of the District Educational Officer in the other cases. There is an

amendment to Rule 2(4) of Chapter I K.E.R. containing the definition of

‘Director’, which is to the following effect:

” ‘Director’ means the Director of Public Instruction or the

Director of Higher Secondary Education or such other officer or

officers who may from time to time be appointed by the

Government to exercise all or any of the powers of the Director of

Public Instruction or the Director of Higher Secondary Education,

as the case may be.”

wpc 25123/2005 7

But the Director of Vocational Higher Secondary Education, has not been

included within its purview. Therefore, Rule 74 also cannot apply. In that

view of the matter, Ext.P16 cannot be sustained. Therefore, the disciplinary

action taken by the Manager also cannot be said to be illegal for want of

previous sanction as provided in Rule 74 of Chapter XIV-A K.E.R.

11. Then the question is whether the issue is governed only by the

principle of master and servant relationship, as contended by the learned

counsel for the petitioner. The matter is no longer res integra. In

Rajalakshmi Amma’s case (1996 (1) KLT 750) the very same question

was considered. The contention raised therein was that as the provisions of

KE.R. are not applicable in the case of teachers of the Vocational Higher

Secondary Schools are concerned, there is no power vested in the

Government to order reinstatement of the teacher appointed by the Manager

and the power of appointment takes in the power of suspension and

dismissal also. While examining this question, the learned Single Judge

held that the State has a pervasive control over the establishment and

administration of the Vocational Higher Secondary Schools in the State and

the Manager is not an independent autonomous authority. Accordingly, it

was held that the Managers of the Vocational Higher Secondary Schools

sanctioned by the Government also have to act fairly and conduct the school

wpc 25123/2005 8

in such a manner only in accordance with well-accepted norms complying

with principles of natural justice and fair play, even in the absence of any

statutory rules or specific executive orders regarding the conditions of

service of the teaching and non-teaching staff. It was held in para 13 thus:

“In the matter of sanctioning of the Vocational Higher

Secondary Schools, selection and appointment of teachers in

the said schools and approval of those appointments are being

made as directed by the Government in the manner provided by

executive orders. The Manager of a Vocational Higher

Secondary School is not an independent authority who can

establish a Vocational Higher Secondary School at his

discretion and make appointment of the teaching and non-

teaching staff in the said school. But right of the Manager in

establishing a school and conducting the same are subject to

specific control and restrictions imposed by the Government.

According to the first respondent, the entire expenses necessary

for the conduct of the Vocational Higher Secondary Schools in

the State are being met from a Central fund which was made

available at the disposal of the Government. The amounts

spent by the manager for providing the infra-structure for the

conduct of the Vocational Higher Secondary School are being

reimbursed by the Government, even though in the reply

affidavit filed by the petitioner, it is stated that Government so

far, had not reimbursed the said amount to any Manager of the

Vocational Higher Secondary School. But it is the definite

wpc 25123/2005 9

case of the State Government that the entire money that may be

spent by the management is reimbursable to the management

by the Government under the scheme. Thus it is established

that State has a pervasive control over the establishment and

administration of the Vocational Higher Secondary Schools in

the State and the Manager is not an independent autonomous

authority to establish any Vocational Higher Secondary School

in the State, conferring on the students who have undergone

training any diplomas or certificates and in the matter of

appointment of teaching and non-teaching staff of the said

school. In the light of the above facts, it has to be declared that

the Manager of the Vocational Higher Secondary School

cannot act arbitrarily while dealing with members of the

teaching and non-teaching staff. No such arbitrary power can

be conferred on such managers also under the scheme. It is the

Government who has to decide whether an aided school

governed by the provisions of the Kerala Education Act and the

Rules framed thereunder would be converted into a Vocational

Higher Secondary School and it is on the basis of such a

decision, the petitioner’s school, K.S.M. High School also was

converted into Vocational Higher Secondary School by the

Government as per G.O.(MS).No.163/92/G.Edn. dated

03/09/1992. Therefore, the Managers of the Vocational Higher

Secondary Schools sanctioned by the Government also have to

act fairly and conduct the school in such a manner only in

accordance with well-accepted norms complying with

wpc 25123/2005 10

principles of natural justice and fair play, even in the absence

of any statutory rules or specific executive orders regarding the

conditions of service of the teaching and non-teaching staff.”

12. The further question to be decided therein was whether

permission should be obtained from the Director of Vocational Higher

Secondary Education, in the matter. In the said case, the Deputy Director of

Education conducted an enquiry into the validity of suspension which was

cancelled by the Government. The Government took the view that the

Director alone will have jurisdiction in the matter. The ambit and extent of

the power of the Manager was considered in para 14A and it was held thus:

“The teaching and non-teaching staff were selected by a committee

with the Director of Vocational Higher Secondary Education as the

nominee of the Government in the said selection committee. The

appointment of persons who were selected shall also be approved by

the Director and the salary bills of those teachers have to be counter

signed by the Assistant Director. Thus, it can be seen that the

power of appointment of teachers conferred on the Manager is not

without any restrictions. In so long as such a power is not absolute

power, there is no justification to place a teacher also under

suspension for any indefinite period as wrongly contended by the

learned counsel for the petitioner and that too even without

permitting to conduct any enquiry by the Director of Vocational

wpc 25123/2005 11

Higher Secondary Education as ordered by the Government. The

theory of master and servant put forward by the manager is,

therefore, only to be discarded in the case of the petitioner and the

4th respondent. There is no legal or factual basis to substantiate the

said contention.”

13. The power of the Government to order an enquiry in the matter

of suspension, by the Director, was also considered and it was held in para

15 thus:

“For a proper functioning and administration of the Vocational

Higher Secondary Schools and to prevent any arbitrary action on the

part of the Managers of the Vocational Higher Secondary Schools

against the teaching and non-teaching staff working in the above

schools, it has to be held that Government have such a power to

order an enquiry by the Director of Vocational Higher Secondary

Education by any other competent authority. By the said direction,

none of the rights of the petitioner as manager of the school had

been affected.”

In para 17 of the judgment, this Court pointed out the necessity to frame

service rules for the staff of the Vocational Higher Secondary Schools

attached to the aided schools and the Government was directed to prescribe

service rules for the teaching and non teaching staff attached to the

Vocational Higher Secondary Schools in the State as expeditiously as

possible.

wpc 25123/2005 12

14. In Varghese’s case (2000 (2) KLT 109 (FB), the question

whether Deputy Director of Education has power or jurisdiction to initiate

disciplinary proceedings against a teacher of Higher Secondary School, was

considered. It was held that there is no specific power conferred under the

K.E.R. in the matter and separate rules, especially service conditions and

other connected matters have not been framed in the Special Rules.

Accordingly, in para 7 it was held thus:

“Now the question that remains for further consideration is whether

there would be no authority, who could take action in case of any

misconduct. It is fairly accepted by counsel appearing for the

parties that the Manager can take such action. But that is not really

the end of the matter. Where the Manager does not take any action

can the teacher be allowed to go scot free. As has been rightly

pointed out by counsel for the State, action can be taken against the

Manager if he does not take action against the concerned teacher.”

After referring to Rajalakshmi Amma’s case (1996 (1) KLT 750), the Full

Bench observed that it would be desirable for the State Government to make

statutory prescriptions to govern cases of staff of Higher Secondary

Education. It is therefore, clear from the findings in para 7 that in the

absence of any particular provision, the Manager can take disciplinary

action and to that extent the view taken in Rajalakshmi Amma’s case

(supra) that the theory of master and servant has to be discarded, stands

wpc 25123/2005 13

modified. Herein, one thing is clear that with regard to Vocational Higher

Secondary Schools, no Special Rules have been framed by the Government

so far. This fact is clear from the averments in the counter affidavit also. It

is averred in para 7 that Special Rules for the aided school staff of the

Department have not yet been framed. There is an averment to the effect

that the Special Rules in Government Sector, Kerala Education Rules and

Kerala Service Rules are being applied in the case of aided school staff also,

and that pending finalization of the Special Rules, the service matters of the

said staff are governed in accordance with Kerala Service Rules. The

contention taken is that such statutory rules will apply.

15. Obviously, the same cannot be accepted as regards disciplinary

action. In fact, going by the stand taken by the Government in

Rajalakshmi Amma’s case (1996 (1) KLT 750), K.E.R. will not apply to

Vocational Higher Secondary Schools. Merely because the service

conditions of the aided school staff are to be governed by the K.S.R., that

cannot automatically result in the application of KCS (CC & A) Rules in

respect of disciplinary matters.

16. The Scheme for Vocational Higher Secondary Education had

been introduced in the State in the year 1985 under a separate Directorate.

As per G.O.(MS) No.53/91/G.Edn. dated 30.3.1991 Government appointed

wpc 25123/2005 14

the Directors, Vocational Higher Secondary Education as the designated

authority. Various provisions have been referred to by the learned Single

Judge in Rajalakshmi amma’s case (supra). The Director is the competent

authority to approve the appointments made by the manager to the teaching

and non teaching staff. Therefore, the State has got a pervasive control

over the establishment and administration of the Vocational Higher

Secondary Schools and the Manager is not an independent autonomous

authority, as held by the learned Single Judge in the above case.

17. The question therefore arises whether the action taken by the

Manager is a fair one. Herein, the steps taken by the Manager before

termination of third respondent shows that as per Ext.P6, the third

respondent was directed to rejoin duty after pointing out that she is

unauthorisedly absent from duty. Again, by Ext.P8 she was asked to show

cause why action should not be taken for unauthorized absence. Finally, by

Ext.P10 she was terminated from service. This termination is effected on

the reason that the activity of the third respondent in absenting from duty for

taking up employment abroad from 5.9.2002 onwards cannot be justified.

That the third respondent left the school without waiting for the grant of

leave, is an admitted fact. With regard to the same, in Ext.P14 the Director

was of the view that the action of the teacher in having proceeded on leave

wpc 25123/2005 15

without getting the leave sanctioned is irregular. In Ext.P16 it was held by

the Government also that the action of the teacher in having left the school

and accepted employment, was irregular. Therefore, as regards the merits of

the charges in the disciplinary action is concerned, the view taken is

identical. It is, for that reason the Manager was directed to initiate de novo

disciplinary action against the teacher for leaving the country and accepting

job abroad without sanction from the Government, by Ext.P16. As already

observed, the above order is not under challenge by the third respondent.

Therefore, obviously she is liable for disciplinary action, but de novo

disciplinary action is not necessary.

18. The Manager, going by the decision of the Full Bench in

Varghese’s case (2000 (2) KLT 109 – FB), is entitled to take disciplinary

action. But still, the question is whether the department should have some

control in the matter, as otherwise if the unbridled power of the Manager is

recognised, there may be disastrous consequences. Hence, in the absence of

any Special Rules, there should be some mechanism to oversee the action

taken by the Manager resulting in punishment of a member of the staff. The

view taken in Rajalakshmi Amma’s case (1996 (1) KLT 750) therefore can

be relied upon in this regard. Therefore, any disciplinary action taken by

wpc 25123/2005 16

the Manager in respect of a member of the staff should be subject to

scrutiny by the Director of Vocational Higher Secondary Education. The

punishment imposed by the Manager can, therefore, be implemented only

after getting permission from the Director, which will be a proper safeguard.

19. What remains therefore is only regarding the grant of

permission by the Director of Vocational Higher Secondary Education to

implement the order of termination. Actually, the Manager was also

conscious of the above and it is in those circumstances the Manager

forwarded the order of termination along with Ext.P11 to the Director

seeking to accord sanction for appointment of another non-vocational

lecturer in English in the said vacancy. Again, the Manager has requested

for permission, as per Ext.P13 before the Director for effecting termination.

20. Therefore, the issue with regard to the grant of permission to

effect the punishment has to be decided by the Director, in the light of the

above findings. As separate rules have not been framed for taking

disciplinary action, the question of complying with the provisions of KCS

(CC & A) Rules and rules of Chapter XIV-A K.E.R. will not arise in this

case.

21. Then the question is whether the plea raised by the learned

counsel for the third respondent that the application for leave without

wpc 25123/2005 17

allowance should be forwarded by the Manager to the Government as

directed in Ext.P16. Obviously, the power to reject the application is

vested on the Government. Of course, the third respondent’s request is to

forward the same with due recommendation by the Manager. The third

respondent cannot compel the Manager to forward the application with a

request to sanction the leave. It is well settled that leave cannot be claimed

as a matter of right. Therefore, to recommend the leave or not is the

prerogative of the Manager. The direction by the Government in Ext.P16

to the Manager to forward the application with proforma details, etc. has to

be understood in the light of the above position, and in the light of the view

taken by the government therein about her conduct.

22. Therefore, the writ petition is allowed. Exts.P14 and P16 to the

extent to which the order of termination of the Manager is cancelled and the

direction to the Manager to take fresh disciplinary action, are quashed. The

second respondent Director of Vocational Higher Secondary Education will

consider the application of the Manager as per Ext.P13 for granting

permission to effect the termination in accordance with law and appropriate

orders will be passed within a period of two months from the date of receipt

of a copy of this judgment, after hearing the petitioner and the third

respondent. As directed in Ext.P16, the Manager will forward the

wpc 25123/2005 18

application for leave without allowance of the third respondent with the

documents accompanying it, for enabling the Government to pass final

orders with regard to the same. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/