High Court Kerala High Court

N.K.Renuka vs State Of Kerala on 27 November, 2008

Kerala High Court
N.K.Renuka vs State Of Kerala on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34962 of 2007(K)


1. N.K.RENUKA,
                      ...  Petitioner
2. G.PRASANNAKUMARI,

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.M.V.THAMBAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/11/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.34962/2007
    -----------------------------------------------------------
          Dated this the 27th day of November, 2008


                           JUDGMENT

The prayer in this writ petition is with reference to the

claim of the petitioners for appointment to the two

vacancies of Peon, which are presently available in the

School of which the 3rd respondent is the Manager.

2. First petitioner was appointed as Full Time Menial

in the aforesaid school, on being sponsored by the

Employment Exchange, during the period from 11.6.1999 to

6.12.1999. Ext.P2 is the order of appointment. In so far as

the second petitioner is concerned, he too was sponsored by

the Employment Exchange and was appointed as Full Time

Menial as per Ext.P3 order for the period from 17.7.2000 to

11.11.2001. Both these appointments were approved.

WP(c).No.34962/2007 2

3. Petitioners submit that prior to their appointment,

one Smt. Rajamoni had worked as Full time Menial for 179

days during the period from 22.10.1997 to 31.3.1998. After

the tenure of the petitioners, one Raveendran was also

appointed in the school as Full Time Menial for the period

from 20.6.2001 to 15.12.2001.

4. Subsequently, Sri. Raveendran sought

regularization as Full Time Menial and a writ petition filed by

him in this behalf was dismissed by this court. Against that

judgment, Sri. Raveendran filed W.A.No.1447/2004,

resulting in Ext.P1 judgment. In that judgment, a Division

Bench of this Court held that Sri. Raveendran or the other

claimant namely Smt. Rajamoni may approach the 3rd

respondent, in the event of which the 3rd respondent shall

pass appropriate orders in accordance with rules. It is stated

that in pursuance there of parties staked their claim for

appointment as Full time Menical in the school and Smt.

Rajamoni was appointed and is continuing as Full Time

WP(c).No.34962/2007 3

Menial.

5. While so two vacancies of Peon arose and

petitioners have filed Exts.P4 and P5 representations

claiming appointments to those posts, relying on Rule 51-A

of Chapter XIV-A KER. The 3rd respondent did not respond

to the representations. Therefore, this writ petition has

been filed praying for a direction to the 3rd respondent to

appoint them to the two posts of Peon now available in the

school.

6. The 3rd respondent has filed a counter affidavit. It

is admitted that there are two posts of Peons lying vacant in

the school. It is stated that the DEO, Kollam by Ext.R3(a)

clarified that the vacancies are to be reported to the PSC

for direct recruitment. It is also stated that, in pursuance to

Ext.R3(a), vacancies have already been notified to the

PSC. It is also contended that, Rule 51-A is inapplicable to

the Panchayat schools and therefore the petitioners are not

entitled to claim appointment. Counsel also contended,

WP(c).No.34962/2007 4

relying on the proviso to Rule 51-A that, the tenure of the

appointment being less than one academic year, petitioners

are not entitled to the benefit of Rule 51-A of Chapter XIV-

A KER.

7. I have considered the submission made by the

counsel on either side. In so far as the applicability of Rule

51-A of Chapter XIV-A KER to the Panchayat schools is

concerned, this very contention has been repelled by this

court in the judgment in Vrinda V. State of Kerala (2000

(1) KLT 163) where it has been held that;

“If the argument of the 3rd respondent is

accepted, no teachers who were appointed for a

short duration in permanent vacancies will not get

the benefit of Rule 51-A. I do not think that such

an interpretation is possible in this case. As

already noticed, such narrow interpretation will

defenitely defeat the very purpose of Rule 51-A

which gives the right of re-appointment to

WP(c).No.34962/2007 5

teachers who were appointed temporarily for a

short duration. Therefore, I am of the definite

view that a combined reading of the Kerala

Panchayat(Spread of Education) Rules, R.1(3) of

Chapter XIV-A KER and R.51-A, it cannot be said

that the teachers appointed in the Panchayat

Schools are not entitled to the benefits of rule 51-

A of Chapter XIV-A KER.”

8. It would appear that subsequent to this Note 3 to

Rule 1 of Chapter XIV-A KER has been introduced, which

provides that, subject to Rule 51-A, candidates advised

from the Public Service Commission shall be appointed as

teachers in schools managed by the Local Self Government

Institutions. In view of the provisions contained in Rule 7 of

Chapter XXIV-B KER, provisions chapter XIV-A applies to

non teaching staff also and resultantly Rule 51-A of Chapter

XIV-A KER applies to non teaching staff in the Panchayat

WP(c).No.34962/2007 6

schools. If that be so, the contention raised by the learned

counsel for the 3rd respondent that the petitioners are not

eligible for the benefit Rule 51-A is only to be rejected.

9. Next it was contended that in terms of first proviso

to Rule 51-A, providing that the teachers who were

relieved under Rule 49 or Rule 52 shall not be entitled to

preference for appointment under Rule 51-A, unless such

teacher has minimum continued service of one academic

year as on the date of relief. It is contended that the

petitioners’ tenure was for 179 days and therefore they

cannot claim the benefit of Rule 51A.

10 . I am not in a position to accept this contention

also. This is for the reason that the proviso can apply to

the teachers relieved under Rule 49 or Rule 52. In so far as

the case of the petitioners are concerned, it is not

contended that the petitioners were relieved from service

under Rule 49 or Rule 52 in order to apply this proviso. If

that be so, the petitioners are entitled to the benefit of Rule

WP(c).No.34962/2007 7

51-A of Chapter XIV-A KER. Further, this entitlement of the

petitioners cannot be nullified for the reason that, acting on

Ext.R3(a) 3rd respondent has notified the vacancies to the

PSC.

Therefore the claim of the petitioners deserves

acceptance and the 3rd respondent shall necessarily do

the needful in this matter. Orders as above shall be passed

within 6 weeks from the date of production of a copy of the

judgment.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.34962/2007 8