High Court Kerala High Court

O.Beena vs The State Of Kerala on 9 December, 2008

Kerala High Court
O.Beena vs The State Of Kerala on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35068 of 2007(Y)


1. O.BEENA, W/O.PRAKASHAN,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE DIRECTOR OF PUBLIC INSTRUCTION,

5. THE MANAGER, NADUVANNUR SOUTH AMUP

6. THE HEADMASTER, NADUVANNUR SOUTH AMUP

7. MRS.C.BEENA, D/O.LATE GOPALAN NAIR,

                For Petitioner  :SRI.T.K.MARTHANDAN UNNITHAN

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/12/2008

 O R D E R
                         ANTONY DOMINIC, J.
                        ==============
                W.P.(C) NOs. 35068 & 35088 OF 2007
               =========================

              Dated this the 9th day of December, 2008

                            J U D G M E N T

In these writ petitions, what is under challenge is GO(Rt)

No.4395/07/G.Edn dated 24/9/07 produced as Ext.P7 in WP(C)

No.35068/07 and Ext.P3 in WP(C) No.35088/07.

2. For the sake of convenience, I shall refer to the facts and

documents as are mentioned in WP(C) No.35068/07.

3. The petitioner herein was appointed in a leave vacancy during

the period 5/10/98 to 5/12/98 in the 5th respondent school. Approval

sought for was rejected on the ground that the appointment was made

overlooking the claims of a 51B claimant, the 7th respondent herein.

Manager filed appeal to the DEO and that was allowed by Ext.P1 order.

4. The petitioner submits that apparently the 51B claimant, the

7th respondent herein, had filed an appeal against Ext.P1 to the DPI and

without notice or hearing, the same was allowed. For some reason which

was not disclosed to her, she was not paid salary for the period when she

worked and that claim was urged by the petitioner, by filing OP 6336/2000

resulting in Ext.P2 judgment. In that judgment, this Court directed the

petitioner to submit papers to the AEO and the AEO was directed to act

WPC 35068 & 35088/07
:2 :

upon the same. Against Ext.P2 judgment, the 7th respondent filed WA

No.3386/2000 resulting in Ext.P3, by which the Division Bench directed the

Additional Director of Public Instructions to reconsider the claim of the

petitioner.

5. Accordingly, the matter was reconsidered and Ext.P4 order

was rendered by the Additional Director of Public Instructions, the

operative portion of which reads as under:

It is understood that Smt.O.Beena was appointed from
5.10.1998 to 5.12.1998 at that school and she had worked
at that school during this period and her appointment was
also approved. But Smt.C.Beena being the 51B claimant,
she is to be considered against the next arising vacancy as
per existing rules. So the Assistant Education Officer,
Perambra is directed to take steps to see that Smt.C.Beena
is appointed in the next arising vacancy under the
management concerned.

6. Against Ext.P4 order, the 7th respondent filed a revision before

the Government in which Ext.P5 order was passed by the Government

allowing the revision and directing the DEO, Vadakara to take necessary

steps for appointing the 7th respondent in the leave vacancy to which the

petitioner herein was appointed. Ext.P5 order was challenged before this

Court in WP(C) No.16798/04. In the meanwhile, there arose a regular

vacancy w.e.f. 31/3/2004 and the petitioner in WP(C) No.35088/07 was

WPC 35068 & 35088/07
:3 :

appointed against that vacancy w.e.f. 14/6/04. WP(C) No.16798/04 was

disposed of by Ext.R7(3) judgment dated 30/9/05, in para 7, in so far as

the petitioner in WP(C) No.35088/07 is concerned, it has been held as

follows:

I have considered the rival submissions made before
me, the rival pleadings and the decisions cited. Even though
Smt.Smitha was issued notice from this Court, she has not
entered appearance or filed pleadings. Under these
circumstances, the appointment given to Smt.Smitha by the
manager after the issues arose between Smt.C.Beena and
Smt.O.Beena can be ignored and there will be a direction to
the approving authority to reject any proposal for approving
that appointment.

7. Proceeding further, the learned Judge disposed of the writ

petition directing reconsideration of the revision filed by the 7th respondent

and the Government was directed to hear the petitioner and the 7th

respondent and take a fresh decision on the revision. Against Ext.R7(3)

judgment, the petitioner in WP(C) No.35088/07 filed WA No.2660/05. That

writ appeal was disposed of by Ext.P6 judgment directing the Government

to pass fresh orders as directed in Ext.R7(3) judgment.

8. It was accordingly that the Government heard the parties and

Ext.P7 order dated 24/9/07 was passed. In Ext.P7, the Government held

as follows:

WPC 35068 & 35088/07
:4 :

On detailed examination of the matter it is seen that
Smt.C.Beena will be the legitimate claimant for the
permanent post of language teacher (Hindi) arose in the
school on 31/3/2004. Otherwise Smt.O.Beena will be the
legitimate claimant for the post, in view of the Rule 51 A
claim acquired by her by virtue of her appointment in the
leave vacancy from 5/10/98 to 5/12/98. In any case,
Smt.Smitha M.K. cannot be appointed in the permanent
vacancy arose on 31/3/2004, as there is Rule 51 B or Rule
51 A claimant in the school.

In the circumstances, the District Educational Officer,
Vadakara/the Assistant Educational Officer, Perambra are
directed to take urgent steps to appoint Smt.C.Beena, the
legitimate 51 B claimant for the permanent post of language
teacher (Hindi), if otherwise eligible as per rules.

It is challenging Ext.P7, the writ petition is filed.

9. Learned counsel for the petitioner contends that the death in

question occurred on 17/9/77 and that even according to the Government,

application was made on 15/7/98 and the vacancy against which claim is

raised arose on 31/3/2004. It is stated that the claim made is belated,

and could not have been recognised under Rule 51B of Chapter XIV A KER.

Counsel made reference to Ext.R7(1), circular No.37833/J3/2001/G.Edn

dated 4/5/2002, issued by the Government of Kerala and also the the

judgments of the Division Bench in Corporate Manager, Diocese of

Thrissur v. Jayanarayanan (2003(1) KLT S.N Case NO.45) and

Sarada v. Pradeep Kumar (2004(3) KLT 1019). It is also his

WPC 35068 & 35088/07
:5 :

contention that once the claim of the petitioner under Rule 51A has been

recognised as done in Ext.P7, the claim of the 7th respondent under Rule

51B, cannot be recognised as according to learned counsel both cannot

stand together.

10. Learned Government Pleader on the other hand would point

out that Ext.P7 is valid and proper. It is pointed out that the right of a

claimant is governed by Rule 51B of Chapter XIV A KER and that if the

claim is decided on the terms of the rule, the same cannot be rejected on

the ground of delay. It is stated that there is no substance in the plea

raised by the petitioner that the claim is belated.

11. As far as the contention of the learned counsel for the

petitioner that the claim of the 7th respondent is belated, it is true that

death occurred on 17/9/77 and application was filed on 15/7/98. It is also

true that the said application has been recognised in relation to a vacancy

which arose on 31/3/2004. As contended by the learned Government

Pleader, Rule 51B of Chapter XIV A KER does not make any provision that

the claim should be made within any time frame. However, the learned

counsel for the petitioner made reference to Ext.R7(1) Government

circular which refers to the earlier order vide GO(P) No.12/99/P&ARD

WPC 35068 & 35088/07
:6 :

dated 24/5/99 providing a two year time frame for making claims under

Rule 51B, Chapter XIVA KER. In so far as Ext.R7(1) is concerned, as is

evident from Ext.R7(1), the Government themselves have ordered that in

respect of claims made after 24/5/99, an application for employment

assistance should be filed as provided in the Government order. It also

clarifies that all pending application as on the date of issue of the

Government order dated 24/5/99 shall be dealt with as per the earlier

orders governing the matter. This necessarily means that in respect of

applications made prior to 24/5/99, there is no time frame for making

claim for appointment.

12. In so far as this case is concerned, as is evident from Ext.P7,

the application in question was made on 15/7/98. If that be so, that

application having been made prior to the Government order dated

24/5/99 has to be dealt with in accordance with the procedure that was

prevailing prior to the Government order. Logically, therefore, the time

frame incorporated in the Government order dated 24/5/99 is inapplicable

to the claim raised by the 7th respondent in her application dated 15/7/98.

13. True the judgments referred to above negatived claims under

Rule 51B on the ground of delay. A closer reading of those judgments,

WPC 35068 & 35088/07
:7 :

makes it clear that the cases dealt with by the Division Bench pertain to

applications made after the issue of the Government order referred to

above. In the decision reported in Corporate Manager, Diocese of

Thrissur v. Jayanarayanan (2003(1) KLT S.N.Case No.45) referred

to above, the first sentence itself says that the application was not

submitted within two years from the date of death of the deceased. This

evidently has to be understood in the context of the Government order

dated 24/5/99. Similar is the case with the judgment reported in Sarada

v. Pradeep Kumar (2004(3) KLT 1019). There also, as is evident from

para 12 and 13, the Division Bench has heavily relied on the Government

order dated 24/5/99, fixing two years time limit. If that be so, these two

judgments, being rendered in the context of the situation subsequent to

the Government order referred to above are not of any relevance in so far

as this case is concerned.

14. Admittedly, the claim of the 7th respondent pertains to a

period much prior to the service rendered by the petitioner. Therefore, the

claim of the 7th respondent having crystalised into a right under Rule 51B,

prior to the right of the petitioner under Rule 51A, has to take precedence

over the right of the petitioner. If that be so, the reasoning in Ext.P7 is

WPC 35068 & 35088/07
:8 :

liable to be upheld.

15. Now, coming to the claim of the petitioner in WP(C)

No.35088/07 is concerned, in my view, her fate is completely sealed by

Ext.R7(3) judgment in WP(C) No.16798/04, para 7 of which has been

extracted earlier. That judgment has become final. If that be so, the fact

that she was appointed w.e.f. 14/6/04 in the vacancy which arose on

31/3/2004 is of no consequence when the rival claims of the petitioner and

the 7th respondent in WP(C) No.35068/07 is concerned. WP(C)

No.35088/07 is only to be dismissed on that ground.

For the above reasons, both the writ petitions are only to be

dismissed and I do so.

ANTONY DOMINIC, JUDGE
Rp