High Court Kerala High Court

Marcia Collin Noronha vs The Deputy Director Of Education on 30 July, 2010

Kerala High Court
Marcia Collin Noronha vs The Deputy Director Of Education on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37178 of 2009(N)


1. MARCIA COLLIN NORONHA,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER,

4. SMT.MARY BRINCEL HURTIS, H.S.A.,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/07/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                  W.P(C). No. 37178 of 2009
                ------------------------------------
               Dated this the 30th day of July, 2010

                        J U D G M E N T

The petitioner was appointed as H.S.A. (English) in CCPLM

Anglo Indian High School, Perumannoor, of which the 3rd

respondent is the Manger, in a leave vacancy for the period from

17/8/2006 to 31/7/2010. The Educational Authorities did not

approve the appointment of the petitioner in the leave vacancy

pointing out various grounds. One of the grounds was that the 3rd

respondent-school being a newly opened school, without

appointing a protected teacher, the petitioner should not have

been appointed in the leave vacancy. Another reason stated was

the following: The leave vacancy arose on granting leave without

allowance for a period of five years from 1/8/2005 to Carol

Subrena Beveria and in that vacancy Beena A. was appointed as

H.S.A. (English). Later, Beena A. was permanently appointed as

H.S.A. (English) against a regular vacancy which arose with

effect from 17/8/2006. The appointment of Beena in the leave

vacancy was not approved and, therefore, the appointment of the

W.P(C). No. 37178/2009
2

petitioner also could not be approved. When the matter reached

before the Government, Exhibit P1 order was passed on

23/12/2008 granting approval to the appointment of the

petitioner as H.S.A. (English) for the period from 17/8/2006 to

31/7/2010.

2. While the petitioner was continuing as H.S.A. (English)

in the leave vacancy, a regular vacancy of H.S.A (English) arose

in the school on 1/6/2008 on the promotion of Ivy Louis as

Headmistress of the school. In that vacancy, the Manager

appointed Smt. Mary Brincel Hurtis, the 4th respondent. However,

the appointment of Smt. Mary Brincel Hurtis was not approved by

the District Educational Officer and the proposal for approval was

rejected by the D.E.O as per Exhibit R4(d) order dated

26/10/2009. The Manager has filed an appeal to the Deputy

Director of Education challenging the order dated 26/10/2009

passed by the District Educational Officer and that appeal is

pending.

3. In this Writ Petition, the reliefs prayed for by the

W.P(C). No. 37178/2009
3

petitioner are the following:

(i) to issue a writ of mandamus, order or direction
commanding and compelling the respondents to
consider the objection preferred by the petitioner
in relation to the appointment of the 4th
respondent overlooking to the post of H.S.A.
(English) the claim of the petitioner and not to
grant approval of appointment of the 4th
respondent without considering the claim of the
petitioner;

(ii) to declare that the petitioner being a Rule 51A

claimant is entitled for appointment to the

permanent vacancy caused consequent to the

promotion of Ivy Louis as Headmistress with

effect from 1/6/2008 and direct the respondents

to shift the petitioner to that vacancy and grant

approval of such appointment;

(iii) to issue such other writ, order or direction as

this Honourable Court may deem fit and proper

in the circumstances of this case.

4. Sri. P.C. Sasidharan, the learned counsel appearing for

the petitioner, submitted that the petitioner being a claimant

under Rule 51A of Chapter XIV-A of the Kerala Education Rules,

she should have been appointed in preference to the 4th

respondent, who could be promoted only under Rule 43 of

W.P(C). No. 37178/2009
4

Chapter XIV-A of the Kerala Education Rules. Rule 43 of

Chapter XIV-A being subject to Rule 51A, the petitioner has got

preferential right of appointment over the 4th respondent. Sri.

P.C. Sasidharan also submitted that to attract Rule 51A, it is not

necessary that the teacher, who claims the benefit of preferential

appointment, should have been thrown out from the service on

retrenchment. As the petitioner was continuing in the leave

vacancy, she could be shifted to the vacancy which arose during

the currency of the period of leave vacancy in which the

petitioner was working. It is submitted that the Manager was not

justified at all in appointing the 4th respondent ignoring the

preferential claim of the petitioner. The counsel also pointed out

that the Government had issued G.O.(M.S) No.275/99/G.Edn.

dated 9/11/1999 making the position clear that the services of

leave substitutes will be regularised against the first arising

permanent/regular vacancy in the respective schools in the order

of seniority. The counsel pointed out that this Government Order

was referred to by the Division Bench of this Court in Geetha

W.P(C). No. 37178/2009
5

Vs. Geo Thomas [2009(4) K.L.T. 514] and held that the Manger

cannot deny promotion or re-appointment on the ground that

original appointment of the claimant was not yet approved. In

Geetha Vs. Geo Thomas, it was held thus:

In the light of the above provisions, the
Manager could have made the
appointments/retrenchments only in accordance
with R.51 of Chapter XIV-A of the K.E.R. quoted
above and Ext.R6(a) order mentioned above.

The Manager could not take shelter behind the
plea that when the regular vacancy arose, the
appointment of the appellant in the maternity
leave vacancy was not approved. The Manager
knew that the appointment was in a maternity
leave vacancy which arose in a post sanctioned
as per the Staff Fixation Order of that year, that
the appellant was qualified for appointment as
U.P.S.A. also and therefore, even if there is
delay, the appellant’s appointment was going to
be approved. Therefore, when the regular
vacancy arose, the appellant should have been
accommodated in that vacancy and a fresh hand
could have been appointed only in the remaining
portion of the maternity leave vacancy, in which
the appellant was working. As a matter of fact,
as the remaining period of the said leave
vacancy does not have a duration of two
months, the first respondent could not have
been appointed at all, as U.P.S.A, in view of R.7A
(3) of Chapter XIV-A of the K.E.R., which says
that, the vacancies which have duration of two
months or less period shall not be filled up by

W.P(C). No. 37178/2009
6

any appointment. The said two months period
has since been amended with effect from
16/4/2005, but, when the appointment of the
first respondent was made, the unamended rule
was remaining in force. The legal position that
the Manager cannot deny promotion or re-

appointment for the reason that original
appointment was not yet approved, is covered
by the Division Bench decision of this Court in
Joshi Vs. Krishna P. Rajan [2007(2) K.L.T. SN 63
(C.No.85)].

5. In Joshi. Vs. Krishna P. Rajan [2007(2) K.L.T. SN

63(C.No.85)], another Division Bench of this Court held that the

Manager cannot deny promotion or re-appointment on the mere

ground that approval order of original appointment was not

passed by the Educational authority.

6. Sri. P. Santhosh Kumar, the learned counsel appearing

for the 4th respondent and Sri. G. Sukumara Menon, the learned

counsel appearing for the Manager submitted that the petitioner

cannot be considered as a claimant under Rule 51A of

Chapter XIV-A of K.E.R. It is submitted that the opening words of

Rule 51A make the position clear that in order to claim the

benefit of preferential appointment, the claimant should be a

W.P(C). No. 37178/2009
7

person who was relieved either as per Rule 49 or Rule 52 of

Chapter XIV-A or on account of termination of vacancy. In the

case on hand, the petitioner was continuing in service on the date

of occurrence of the regular vacancy and she was not retrenched

or her services were not terminated, in order to attract Rule 51A.

It is also submitted that even assuming that the Manager could

not appoint a total stranger in such circumstances, there was no

bar in appointing a Rule 43 claimant when a regular vacancy

arose, so long as there was no other preferential claimant. The

petitioner’s right to make any preferential claim had not ripened

into a full right at the relevant time and, therefore, there was

nothing wrong on the part of the Manager in appointing the 4th

respondent.

7. Sri. P.C. Sasidharan replied stating that the contention

put forward by Sri. P. Santhosh Kumar and Shri. Sukumara

Menon is unsustainable in the light of the dictum laid down by the

Division Bench of this Court in Geetha Vs. Geo Thomas [2009

(4) K.L.T. 514].

W.P(C). No. 37178/2009
8

8. Since the question of approval of appointment of the

4th respondent is pending consideration before the Deputy

Director of Education and since the claim put forward by the

petitioner was not considered by any of the Educational

Authorities, I think it would be only proper if the matter is

considered by the educational authority. The learned counsel

appearing for all the parties submitted that it would be ideal if the

matter is considered by the Director of Public Instructions. They

submitted that adopting such a course would shorten the

litigation. The learned Government Pleader submitted that the

matter is now pending before the Deputy Director and if the

Court so directs, there is no difficulty and legal impediment for

the Director of Public Instructions to hear the case.

Accordingly, the Writ Petition is disposed of as follows:

The question whether the petitioner should have

been appointed by the Manager in the vacancy of

H.S.A.(English) which arose in the school on 1/6/2008

or whether the appointment of the 4th respondent in

W.P(C). No. 37178/2009
9

that vacancy should be approved, whether the

petitioner has got preferential right under Rule 51A of

Chapter XIV-A of K.E.R in the facts and circumstances,

whether the 4th respondent would get a right to be

appointed under Rule 43 in preference to the petitioner

and all other relevant aspects of the case shall be

considered by the Director of Public Instructions,

taking into account all the relevant facts and after

affording an opportunity of being heard to the

petitioner, the Manager and the 4th respondent and

also any other affected party. The petitioner shall

produce a copy of the Writ Petition, a Copy of the

Counter affidavit and certified copy of the judgment

before the Director of Public instructions. The Director

of Public Instructions shall dispose of the matter within

a period of two months from the date of receipt of a

copy of the judgment.

The learned counsel appearing for the Manager submitted

W.P(C). No. 37178/2009
10

that there are vacancies in the school and the petitioner most

probably need not have to go out and she would be adequately

accommodated, if otherwise it does not become impossible. This

submission is recorded.

K.T. SANKARAN, JUDGE

scm