High Court Karnataka High Court

Mrs Laxmi W/O Krishna Joshi vs South Konkan Education Society on 29 July, 2009

Karnataka High Court
Mrs Laxmi W/O Krishna Joshi vs South Konkan Education Society on 29 July, 2009
Author: Mohan Shantanagoudar
  M.'R.EHANi)ARi KAKNADA SCHOL

IN THE HIGH coum' OF 1{ARNA'rAxA,f  f '7  F" 

CIRCUIT BENCH AT bH.ARwAD_-' " = I? > 

DATED THIS THE 29": DAY C»? ..'»;m.*?,     AA

am2s;%%

THE HOWBLE MR.JUS1'__ICE MQ1é§.NsaANTaNAGQ£iDAR

% WRIT PETITION NC.:76%2e311ig62é3:3;i2o{:9(s-255)

BETWEEN:

1.

(33:

MRS. mxmé,  '
AGE 59 YEARS; ace: ASSISTANT TEACHER,
R/O 'r1mv:«msrf.,n:,*agLGA:5M  

MR.§vvzJA"m  'KULKARN1,
(Sm: vusm. s._TAf;*._:*1)'<--._ v

AGE 50 YEARS, occ; Asszskfam TEACHER,
R19 _TILAK"€"!1§B1,VBE{£3AEJM.

:sgfi;:s.; SHREYA; "W/.Q..1?.m1v KULKARNE,

' .«(1v1':sS BHARATI v. DESAI}
 AGE».3svEA1f<'s, occ: as
-Rig: friugxwmz, BELGAUM.

SISTANT 'TEACHER,
.. PBYETON-EIRS

SR1 :z.M}i%%;€;iKARN1,ADv. ABSENP.)

R  , z=.N,I):

$£:§UTH KGNKAN EDUCATION SOCIETY,

 BELGAUM, BY ITS CHAIRMAP1,

ESAT FLQQR, C:.S.S'-C'. CQLLEGE OF'F'iCE
BU§L¥)ING, RPS COLLEGE ROAD, 'I'ILAKWADi,
BELGAUM.



2. SOUTH KONKAN EBUCATSON SOCSETY,
NLR. i3I~IAN§AiQI KANNADA SCHOOL,
BELGAUM BY ITS HEAD MAS'I'ER..:  

3. THE BLOCK EDUCATEON {)FF1CEf;%,«  A 5'
BELGAUM. , 

4. THE DEPUTY DERECTOR OF '1"+~'%.§§-:,,1_HA«RwAp...»V'  _

rs. THE D1£eEcT0RgPrima1y' ed§;1r.»a'tipsa3' _ " 
DEPARTMEN"E'~Q _F'-- 9331.19. .§.NS'I',RU(3'If£ONS
NRupA1f1;un:G.:g'R1:>A.;:;.,.Bgneguoga. 

7. THE s*rA'?rE'v0E:VKAR.NA'rm{A,"  
BY .i:TsTv.s3cRE'mseY  c.ovER.NmEN'r
1=>R:1MARY'A2v;;3 SECONIEARY E.DUCA'I'ION
M.S.,BUILDING;"3ANGAL(>RE1 -

8. THE CHIEF ExECLi1":x.}'£;.Lb'§F:cER,
ZILLA yaucnaygam, ggmaum. .. RESPONDENTS

{BY K. ViD$’AXiAT}iI, HCGF’ FOR R3 TO R7,

* .1; 1′; 2, 2″ sE”IevfED.;

_ ?ri§i’E$B5§;;’PET1TIoNs ARE FILED UNDER ARTKZLES 226
mm 227 “C}}’? THE cowsrrrunon OF INDIA PRAYING T0
QUASE-~!A THE CIRCULAR DATE!) 22/ 2/99 AT ANNEXURE A

ANI)”E'{‘l{1.

THIS P$I’I’I’ION COMING OR FOR ORDERS, THIS DAY

” ~ ‘ ‘1’HE comm’ MADE THE FOLLOWING»

Heard.

2. Petitioners are worléiig as” ‘V

in 2nd 1992
and 1997 respectiveli is run _by Is:
I~espondent~s0C§§ty. I Writ petitions,
pefifi0W”5? ” of Circular
dated 31/07; 2008
vide Afiiagkaue-{B; l afif§&«:. :jir;i§imation/ endorsement dated

14/g1/200$ ‘-vj;_de “G” to the writ petition.

are also sought for in these writ

A. 3V;” Ammxure-‘B’ reveals that the petitioners’

fipptiixzmzent is not approved an the gonad that the

VT “pétitioners £19 nut possess ‘I’CI–I/D.Ed quaiifismtion

W

:$

which is requisite for appoinment of

teacher.

4. It is the case of *

because they possesg. B.Sc.,
B.A., B.Ed., it cannot be
said that they éualification to
be schooi. It is
their @136 191zi§,:A’.V?1re1°”‘§V<:1ua1ii'1a’l:io:;-1:1 mnnot be

35. for approval of their

appo_intuieIit.*v to them, a person who has

” __ :1egr<§é 'vv-Aalificafion necessarily maans that he

SSLC, which is one of the prescribed

for being appointed as prixnary school

and consequentty, B.Ed., being a degm in

A g, cannot be trmted as a dlsq' uahfi' catian for

' Vgapproval of their appointment, parficularly when the

TCH being the Certificate of Training Course in

V

5

teaching. It is their further case that

circumstances, this Court has; ”

Nos.34613–34~616/2001 and

afiected teachers.

5. Smt. % Govemmm;

Advocate submits that
the preset of primary
schoql” is and not am, and
thcI’ef’o:fe; justified in rejecting the
apprc§vai 0f, of these petitioners.

not in dispute that under similar

the Gcrvemmant has approved the

appaifitment cf Smmisha and others vide Govmmmt

“ii dated 18* February 1999, by relaxing the

– « qualificatiesn. It is also not in dispute that

this Court by the 011161″ passed in Writ Petition

EM3

6

Nos.34w613-34616 of 2001, also gamed

similarly placed teachers. Under filese ~ ..

am of me View that interest of 3z;sum’%e’g-me raetths.’

direcfion is given to the Stair; v

the case of these of
qualification prescri1jf:fiV:”‘fQr’«-Vjfliaé of primary
school teacher wairsym rercrmd
to in the 18-2-99. It is
also by this Ceurt in
Writ éefitson (cited supra) has

attained ‘ifiasmuch as, the same is not

‘~ _ Ab£io:¥1ir1gly, the following orclcr is made :

TI_1«.c7.V’v’L:i.V;:f;}::VugI1ed endorsement vide Annexures-‘B’

and “*;§”‘:.is set aside. The mspondents are directm to

Kr/L7

‘3

consider the case of the petitioners for A

qua11fi’ cation prescribed for the appomtmcnt’..§i’

scheol teacher as has been done 3;:i”t’ne, K V’ V

to in the Govemment Order

case of Usha and others.

Writ petitions

%%%% H – t =:j’UDGE

Irmv