High Court Kerala High Court

Navas A.M. vs State Of Kerala on 13 October, 2008

Kerala High Court
Navas A.M. vs State Of Kerala on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5472 of 2008(B)


1. NAVAS A.M., HSST JUNIOR (HINDI),
                      ...  Petitioner
2. ALAVIKUTTY E.K.,
3. IBRAHIM M.P., HSST (POLITICAL SCIENCE)
4. JISSA JACOB, HSST JUNIOR (PHYSICS)
5. JAFAR PUTHUKUDY, HSST (BOTANY)
6. ISMAIL C.K.CHERUKUNNATH, HSST JUNIOR
7. PARTHASARATHIRAMAYI, HSST JUNIOR
8. SREEJITH R., HSST JUNIOR (CHEMISTRY)
9. SIJO MON P., HSST JUNIOR (ENGLISH)
10. GAYATHRI V., HSST (ZOOLOGY)
11. MOHAMMED ASHRAF M., HSST (BOTANY),
12. BAJINA M.P., HSST (ZOOLOGY),
13. MOHAMMED RIYAS A.V., HSST (ENGLISH)
14. REKHA K.M., HSST (MATHS), IKTHSS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRCTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/10/2008

 O R D E R
                         ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                    W.P.(C) No. 5472 OF 2008 B
                  = = = = = = = = = = = = = = =


               Dated this the 13th day of October 2008


                           J U D G M E N T

By Exts. P1 to P14 orders issued by the Regional Deputy

Director of Higher Secondary Education, Kozhikode, appointment of

the petitioners were approved, but however, making it clear that as

per Rule 49, Chapter XIV A, K.E.R. the teacher is not eligible for

vacation salary. It would appear that against Ext. P1 order the

Manager has filed an appeal and that orders have not been passed.

Contending that in Ext. P16 order passed by the Director of Higher

Secondary Education in a similarly situated case, no clause denying

vacation salary has been incorporated and that in view of Ext. P17

clarification issued by the Director, the petitioners are also entitled

to vacation salary, this writ petition has been filed. The prayer

made is to quash Exts. P1 to P14, to the extent it deprives the

petitioners from receiving vacation salary and to direct the

respondents to revise Exts. P1 to P14 by deleting the stipulation to

W.P.(C) No. 5472 OF 2008
-2-

the above effect.

2. The main contention raised is that the petitioners have

been appointed against permanent vacancies and therefore Rule 49

Chapter XIV A is inapplicable. It is also their case that in identical

circumstances the Director has issued Ext. P16 which does not

contain a provision similar to the one objected to herein. Yet

another contention raised is that by Ext. P17 the Director has

clarified that appointment of a teacher in a permanent vacancy

means appointment in a regular vacancy and that a teacher

appointed in a permanent regular vacancy is eligible to get approval

of his service from his or her date of appointment and also is

eligible for vacation salary. Thus the whole contention of the

petitioners is on the basis that they have been appointed against

permanent vacancies.

3. Counter affidavit has been filed by the 3rd respondent.

The 3rd respondent does not dispute the position that if

appointment is made to permanent vacancies or vacancies

exceeding 8 months prior to the commencement of the vacation,

the teacher is entitled to vacation salary. However, it is contended

W.P.(C) No. 5472 OF 2008
-3-

that all appointments of H.S.S.T. are on temporary basis. It is stated

that in so far as the higher secondary schools are concerned staff

fixation order was issued only for the years 2000-01 and 2001-

2002 and that thereafter no staff fixation order has been issued in

respect of the petitioners’ school so far. Therefore, it is contended

that as all posts created in the H.S.S.T. section are temporary, the

teacher should at least render 8 months service prior to the

commencement of the vacation to be eligible for vacation salary. It

is also stated that against the provision contained in Exts. P1 to P14

denying the teachers the benefit of vacation salary, none of the

affected parties have filed any appeal as is provided in the K.E.R.

4. Thus the whole controversy will depend upon the question

whether the appointment of the petitioners is against permanent

vacancies. While on the one hand the petitioners are contending

that their appoint is against the permanent vacancies and for that

reason they are eligible for vacation salary, the respondents are

denying this factual position. Both sides have not produced any

documentary evidence to support their respective case. In such a

factual situation, I do not think that this Court will be justified in

W.P.(C) No. 5472 OF 2008
-4-

enquiring into the correctness or otherwise of a disputed question

of fact and decide it one way or the other. In my view, the

appropriate course open to the petitioners or their respective

managers is to file appeal against the impugned clause in Exts. P1

to P14. It is directed that if the petitioners file an appeal as above

within one month from today, that will be entertained by the

respective appellate authority and the issue will be decided on

merits as expeditiously as possible, at any rate within 2 months

thereafter with notice to all concerned. If the petitioners file an

appeal, it will be open to them to produce a copy of this judgment

before the concerned appellate authority.

With this direction, the writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-