High Court Kerala High Court

N.Shinu vs The State Of Kerala Represented By … on 30 June, 2009

Kerala High Court
N.Shinu vs The State Of Kerala Represented By … on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18202 of 2009(U)


1. N.SHINU, AGED 21 YEARS, W/O.K.DILIP,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE MANAGER, A.M.L.P.SCHOOL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

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

 Dated :30/06/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.18202 of 2009-U
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 30th day of June, 2009.

                                 JUDGMENT

The petitioner was appointed as .L.P.S.A. from 22.10.2008 onwards

in A.M.L.P.School, Valavannoor North against the vacancy of Smt. Deepa

Kaniyailil who was relieved to join duty in Government school. But this

appointment was approved by the 4th respondent on daily wage basis for the

period from 22.10.2008 to 30.4.2009 and on probationary from re-opening

date. This is evident from Ext.P3 This was done mainly relying upon G.O.

(P) No.104/08/G.Edn. dated 10.6.2008, which is produced as Ext.P2.

Against Ext.P3 order, the Manager has filed an appeal before the third

respondent, which is produced as Ext.P4.

2. The petitioner challenges Exts.P1 and P2 Government Orders , on

account of which, an objection has been raised by the Educational Authority

regarding the approval of petitioners’ appointment.

3. This court in a batch of cases, reported in Unni Narayanan v.

State of Kerala (2009 (2) KLT 604) held that without amending the

statutory rules, a Government Order cannot be pressed into service. Ext.P2

herein, was under challenge in those cases. It was held that “if the vacancy

wpc 18202/2009 2

is having a duration of one academic year or more, appointment can be

made to fill up the same. The term of appointment need not be co-terminus

with the term of the vacancy. If, in fact, the vacancy is having a duration of

one academic year or more, even if, there is some delay in making the

appointment, such appointment will have to be approved.” Ultimately, in

para 12, a direction was issued as follows:

“12. In the case of the writ petitioners in these cases, orders, if

any passed, approving their appointments on daily wage basis,

relying on Ext.P2 Government Order are quashed. All

appointments, whether pending approval or already rejected, shall

be considered/reconsidered by the Educational Officers concerned

and fresh orders shall be passed in the light of the declaration of

law made by us in W.P.(C) No.25176 of 2008. The salary found

due to be paid to the incumbents concerned shall be released

immediately. The action in this regard shall be completed within

six weeks from the date of production of a copy of this

judgment.”

4. In the light of the above, Exts.P3 to the extent to which approval

is given only on daily wages basis is quashed. The fourth respondent will

pass fresh orders in the light of the findings rendered by the Division Bench

in the above decision, within a period of two months from the date of

wpc 18202/2009 3

receipt of a copy of this judgment. The petitioner will produce a copy of

this judgment along with a copy of the judgment of the Division Bench

referred to above, before the fourth respondent for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/