High Court Kerala High Court

P.Satheeshkumar vs State Of Kerala on 26 June, 2009

Kerala High Court
P.Satheeshkumar vs State Of Kerala on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23531 of 2008(B)


1. P.SATHEESHKUMAR, DRAWING TEACHER,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. DISTRICT EDUCATIONAL OFFICER,

6. THE MANAGER, PALORA HIGHER SECONDARY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.P.SREEKUMAR

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

 Dated :26/06/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.23531 of 2008-B
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 26th day of June, 2009.

                                  JUDGMENT

An interpretation of Rule 6(4) of Chapter XXIII K.E.R. and its

provisos arises for decision in this case.

2. The petitioner was appointed by the Manager of the Palora Higher

Secondary School, the 6th respondent herein as a Drawing Teacher with

effect from 5.6.2000. He is appointed in a vacancy which arose

consequent to the retirement of one Shri S. Reghuvaran, on 31.5.2000. In

the staff fixation order of the year 2000-2001, Ext.P1, the post was

abolished for want of periods. Ext.P1 is the said order.

3. Appeals and revisions filed by the Manager as well as by the

petitioner against the same were rejected by the Deputy Director of

Education, Director of Public Instruction and then by the Government as per

Exts.P2 to P4 orders. In fact, these were rejected based on Ext.P5 order

passed by the Government dated 28.10.1995. Substantially the view taken

is that as there is a Music Teacher in the school, no second post in the Art

Group, viz. Drawing Teacher could be sanctioned. And such sanction can

be accorded only if the periods exceed 25. By Ext.P6 judgment, this court

wpc 23531/2008 2

allowed the writ petition filed by the petitioner and the 6th respondent

Manager, wherein it was held that without amending the statutory rules,

Ext.P5 Government Order cannot be enforced. Accordingly, the District

Educational Officer was directed to reconsider the question of retention of

the post of Drawing Teacher in the school. The Writ Appeal filed by the

State against Ext.P6 judgment, was also dismissed as per Ext.P7 judgment.

4. Later on, successive orders were passed by the District

Educational Officer, Deputy Director of Education and Director of Public

Instruction as per Exts.P8 to P10 refusing to sanction the post. Finally, the

Government passed Ext.P11 order taking the view that as the rules have

been amended incorporating the provisions contained in Ext.P5 with

retrospective effect, no second post of Specialist Teacher in Art Group can

be sanctioned. The above orders are under challenge in this writ petition.

5. Learned counsel for the petitioner mainly raised two contentions.

Firstly it is contended that the inter-parties judgments rendered by this court

as per Exts.P6 and P7 are binding on the respondents and therefore the

orders culminating in Ext.P11 cannot be sustained. On the interpretation of

Rule 6(4) and the third proviso, it is contended by the learned counsel for

the petitioner that the proviso actually restricts the sanctioning of a second

post in Art Group, viz. the post of Music Teacher or a post in the Craft

wpc 23531/2008 3

Group and therefore as far as the post of Drawing Teacher is concerned,

merely because a Music Teacher is there in the school, the petitioner who

was appointed in a retirement vacancy of the Drawing Teacher, cannot be

denied the benefit of approval.

6. Heard Shri Kaleeswaram Raj, learned counsel for the petitioner,

Shri T.T. Muhamood, learned Govt. Pleader an Shri P. Sreekumar, learned

counsel for the 5th respondent Manager.

7. Learned counsel for the petitioner relied upon various judgments

of the Apex Court and this court in support of his arguments, viz. Dwarka

Prasad v. Dwarka Das Saraf {(1976) 1 SCC 128}, A.N. Sehgal and

others v. Raje ram Sheoram and others (AIR 1991 SC 1406) and

Director General, Council of Scientific and industrial Research v. Dr.

K. Narayanaswami and others (AIR 1995 SC 2318). He also relied upon

the principles delineated in the decisions of the Apex Court in Sunu v.

Union of India (2000 (2) KLT 747), Jacob v. Regional Transport

Officer (2002 (1) KLT 411), Peirce Leslie India Ltd. V. Secretary,

C.I.T.U. (2006 (1) KLT 869) Raghava Kurup v. Ananthakumari (2007

(1) KLT 1054 (SC)) = {(2007) 9 SCC 179}. Learned Govt. Pleader relied

upon an unreported judgment of this court in W.P.(C) No.4918/2004 and

wpc 23531/2008 4

connected case.

8. Before going into the rival contentions, the scope and ambit of the

rules have to be considered. Rule 6(4) and Rule 7 of chapter XXIII KER

are extracted below:

“6(4) Notwithstanding anything contained in rule 7, in High

School section of every complete High School there shall be:-

(a) One full time post of Physical Education Teacher and

one full time post of Drawing Teacher irrespective of the

number of periods of work per week in each of the concerned

subject.

(b) One full time post of Music Teacher irrespective of

the number of periods of work pr week for Music.

) One full time post of Sewing Teacher if there is no

craft Teacher provided that there are not less than 200 girls in

High School Classes.

Provided that the existing part time post of Physical

Education, Drawing, Music, Sewing or Needle-work shall not

be converted into full time posts unless the incumbents holding

the posts are fully qualified to hold the full time posts.

Provided further that no full-time post of specialist

teacher under any category mentioned above shall be

sanctioned, if the number of periods of work per week in the

converted subject is less than 5.

Provided also that if there is already a post of Drawing

Teacher under the Art Group the second post in the Art Group,

wpc 23531/2008 5

namely a post of Music Teacher or a post in the Craft Group

will be sanctioned only when the periods under each group

exceeds 25 periods per week.

7. (1) The post of a language Teacher or High School Assistant

– Language as the case may be or of a specialist Teacher or

Craft Teacher created for less than 15 periods of work per week

in the concerned language or subject shall be part-time.

Provided that no part time post shall be sanctioned if the

number of periods of work per week is less than four in the

case of Hindi, Urdu, Sanskrit and Arabic and less than 5 in

other cases.

Exception:- If there is only one post under any of the

undermentioned designations in the particular type or grade of

school noted there against, such post shall be a full time post

even though the number of periods of work is less than 15.

Provided that the teachers holding such posts were

appointed prior to the date of issue of these Rules and provided

further that they were treated as full time.”

9. Going by sub-rule 4(a), in High School section there shall be one

full time post of Drawing Teacher irrespective of the number of periods of

work per week. Similar is the case of one Music Teacher which is covered

by sub-rule 4(b). In the case of Sewing Teacher there shall be one full time

post if there is no Craft teacher provided there are not less than 200 girls in

High School classes.

wpc 23531/2008 6

10. There are three provisos to Rule 6. The first proviso concerns

conversion of the existing part-time post of Physical Education, Drawing,

Music, Sewing or Needle Work Teacher into full time post. It is stipulated

that unless the incumbents holding post are fully qualified to hold the full

time post, it shall not be converted. The second proviso is to the effect that

for sanctioning of such a full time post in these categories the number of

periods in the concerned subject per week shall be not less than five.

11. The third proviso is important for the purpose of this case. It is

clear from this provision that if there is already a post of Drawing Teacher

under the Art Group, the proviso permits the sanctioning of the second post

of Music Teacher in the Art Group or a post in the Craft Group only when

the periods under each group exceeds 25 per week.

12. The tricky question that arises here is whether, the argument of

the respondents that, this proviso applies in the case of a Drawing Teacher

also, when there is already a Music Teacher in the school and hence for

sanctioning such a post of Drawing Teacher in the Art Group a minimum

25 periods is required, is right.

13. The cardinal rule of interpretation is that the words of the statute

have to be understood in their natural, popular or ordinary sense, unless that

leads to some absurdity. We may have to refer to the enacting part of sub-

wpc 23531/2008 7

rule (4) to understand the scope and effect of the proviso to see whether it

controls the enacting part or it is only an exception. Going by sub-rule 4(a)

irrespective of the number of periods per week a full time post of Drawing

Teacher shall be there. When the enacting part is clear in terms that one full

time post shall be there “irrespective” of the “number” of periods, it cannot

be imagined that the proviso curtails the same by introducing a particular

number of periods for sanctioning a full time post of Drawing Teacher.

Plainly, the answer is clear in that the proviso cannot restrict the enacting

part of the rule. Going by sub-rules 4(a) and 4(b) of Rule 6, as regards the

post of Drawing, Music and Physical Education Teachers, they have to be

sanctioned irrespective of the number of periods in the concerned subject.

Of course, this is applicable only in the case of one full time post each.

Therefore, a High School is entitled to have one full time post each in these

three different subjects irrespective of the number of periods. The same

cannot be denied, by resort to the third proviso..

14. Then the scope and object of the three provisos have to be gone

into. One thing that is discernible is that mainly these provisions govern the

conversion of part-time post into a full time one and the second post in

specified subjects.. Going by the first proviso, a part-time post can be

converted into a full time one if the incumbent holding the post is fully

wpc 23531/2008 8

qualified. The second proviso only provides a further rider regarding the

conversion of the said part-time post into a full time one by specifying that

if the number of periods is less than five, no full time post of Specialist

teacher “under any category mentioned above” shall be sanctioned. The

words “under any category mentioned above shall be sanctioned” has clear

nexus with the first proviso alone and not in respect of sub clauses (a), (b)

and (c) of Rule 6(4).

15. Then we may have to come to the third proviso to understand its

scope. The important words therein provides a clue undoubtedly. It

envisages a case where “if there is already a post of Drawing Teacher under

the Art Group”, the second post in the Art Group, “namely, a post of Music

Teacher or a post in the Craft Group will be sanctioned” only when “the

periods under each group exceeds 25periods per week.” Therefore, what is

envisaged under the proviso is only sanctioning of a second post in the Art

Group, i.e Music Teacher or a post in the Craft Group. The proviso does

not refer to sanctioning of the second post of Drawing Teacher, when one

post of Music Teacher is sanctioned already as per the staff fixation. Great

emphasis is made in the third proviso to the post of Music Teacher which is

clear from the word “namely”. Therefore, the proviso was carving out an

exception as far as sanctioning of a second post of Music Teacher when

wpc 23531/2008 9

there is already a post of Drawing Teacher. The contrary position as

propounded by the respondents that when there is a sanctioned post of

Music Teacher, the post of Drawing Teacher cannot be sanctioned unless

there are 25 periods, is not envisaged by it. Therefore, we cannot add

anything in the proviso which is not intended by the rule making authority.

It is well settled that the court cannot add words to the provisions of a

statute or a piece of subordinate legislation.

16. Learned Govt. Pleader vehemently argued that the said position

as emerging from the the facts of this case is also covered by the proviso. It

is contended that when the Drawing Teacher retired from service, one post

of Music Teacher was already there. The filling up of the retirement

vacancy of Drawing Teacher will result in the filling up of the second post

in the Art Group, viz. the post of Drawing Teacher, since already there is a

Music Teacher. It is therefore submitted that the third proviso will curtail

the power to sanction the said post of Drawing Teacher if the periods under

each group is below 25.

17. Plainly, the said interpretation cannot be accepted for more

reasons than one as indicated already. Going by sub-rule 4(a), one full time

post of Drawing Teacher “irrespective of the number of periods of the

work” has to be there. Therefore, the said argument cannot be accepted.

wpc 23531/2008 10

Secondly, as already indicated, the third proviso concerns only sanctioning

of a specific post of Music Teacher or a post in the Craft Group. Therefore,

it is clear that the rule making authority was clearly bearing in mind the

effect of sub-rules 4(a) and 4(b) wherein one full time post of Drawing

Teacher and that of Music Teacher has to be there irrespective of the

number of periods.

18. Herein, going by the admitted facts, the vacancy arose due to

retirement of the existing Drawing Teacher which was a sanctioned post.

Therefore, irrespective of the number of periods, being in a High School, a

full time post of Drawing Teacher had to be sanctioned. In that view of the

matter, the staff fixation order, Ext.P1 refusing to sanction the post for want

of periods cannot be sustained.

19. I will now come to the rules of interpretation as regards a

proviso. In Dwarka Prasad’s case {(1976) 1 SCC 128), the scope of a

proviso was examined. V.R. Krishna Iyer, J. held thus in paragraphs 16 and

18:

“If on a fair construction, the principal provision is clear, a proviso

cannot expand or limit it. Sometimes a proviso is engrafted by an

apprehensive draftsman to remove possible doubts, to make matters

plain, to light up ambiguous edges.

A proviso must be limited to the subject-matter of the

wpc 23531/2008 11

enacting clause. It is a settled rule of construction that a

proviso must prima facie be read and considered in relation to

the principal matter to which it is a proviso. It is not a separate

or independent enactment. Words are dependent on the

principal enacting words, to which they are tacked as a proviso.

They cannot be read as divorced from their context.

A proviso ordinarily is but a proviso, the golden rule is to

read the whole section, inclusive of the proviso, in such manner

that they mutually throw light on each other and result in a

harmonious construction.”

In A.N. Sehgal’s case (AIR 1991 SC 1406), K. Ramaswamy, J. explained

the legal position as follows, in paragraphs 14 and 15:

“It is a cardinal rule of interpretation that a proviso to a

particular provision of a statute only embraces the field which

is covered by the main provision. It carves out an exception to

the main provision to which it has been enacted by the proviso

and to no other. The proper function of a proviso is to except

and deal with a case which would otherwise fall within the

general language of the main enactment, and its effect is to

confine to that case. Where the language of the main

enactment is explicit and unambiguous, the proviso can have

no repercussion on the interpretation of the main enactment, so

as to exclude from it, by implication what clearly falls within

its express terms. The scope of the proviso, therefore, is to

carve out an exception to the main enactment and it excludes

wpc 23531/2008 12

something which otherwise would have been within the the

rule. It has to operate in the same field and if the language of

the main enactment is clear, the proviso cannot be torn apart

from the main enactment nor can it be used to nullify by

implication what the enactment clearly says nor set at naught

the real object of the main enactment, unless the words of the

proviso are such that it is its necessary effect.”

In the subsequent decision in Sales Tax Commissioner’s case (AIR 1995

SC 865), it was held that the proviso has to be construed harmoniously with

the main provision. In Romesh Kumar Sharma v. Union of India and

others {(2006) 6 SCC 510}, Arijit Pasayat, J., after examining the relevant

principles held that “normally a proviso does not travel beyond the

provision to which it is a proviso. It carves out an exception to the main

provision to which it has been enacted as a proviso and no other.” (para 12)

20. It is therefore clear that a proviso cannot expand or limit the

contents of the principal provision. It cannot be separated from the main

provision. It is also well settled that the proviso cannot be used to nullify

what the enactment clearly says nor set at naught the real object of the

enactment.

21. If the above principles are borne in mind, there cannot be any

doubt regarding the scope of the third proviso to Rule 6(4) of Chapter XXIII

wpc 23531/2008 13

K.E.R. If the interpretation that is placed by the respondents is accepted,

then sub-rule 4(a) will be come otiose. Such a conclusion is not envisaged

by the third proviso. The correct interpretation of the third proviso will

lead to the only one conclusion as already indicated. It cannot have the

effect of treating the post of a Drawing Teacher which has become vacant

due to retirement as the second post in the Art Group in the light of an

existing post of Music Teacher warranting total number of periods

exceeding 25 for its sanction. Therefore, the view taken by the respondents

cannot be sustained.

22. Learned Govt. Pleader relied upon an unreported decision of this

court in Writ Petition No.4918/2004 in support of his argument. The facts

of the said case show that a drawing teacher was appointed in a retirement

vacancy. A Music Teacher was working in the school on protection and she

was available to be appointed against the post of Music Teacher. The

Director of Public Instruction cancelled the staff fixation orders for the

relevant year finding that the post of Drawing Teacher could not have been

sanctioned and it is the post of Music Teacher which should have been

sanctioned. After referring to the arguments on either side, this court was

of the view that when a protected teacher was working, it was not correct on

the part of the authorities to sanction a Staff Fixation Order without

wpc 23531/2008 14

providing for the post of Music Teacher, which is one of the posts under the

Arts Group and it is this anomaly which was corrected by the orders passed

by the authority concerned. Accordingly, the writ petition was dismissed.

The facts of the case and the question considered therein are totally

different. The interpretation of the third proviso to Rule 6(4) did not arise

for consideration therein.

23. The principles stated in the other decisions cited by the learned

counsel for the petitioner relates to the well known principles regarding

harmonious construction.

24. One more aspect to be mentioned herein is that sub-rule(4) starts

with a non-obstante clause, that the said provision is notwithstanding

anything contained in Rule 7. In fact, rule 7(1) provides that when the

periods are less than 15 per week, then the post sanctioned should be a part-

time one. This is applicable in the case of language teacher or a specialist

teacher or craft teacher. Going by the non-obstante clause the said

provision will not apply as far as sanctioning of full time posts of Drawing,

Music and Physical Education teachers are concerned in the High School.

This also strengthens the view that in High School section one full time post

of Drawing Teacher has to be sanctioned irrespective of the number of

periods of work per week as provided in sub-rule 4(a).

wpc 23531/2008 15

25. Therefore, the petitioner is entitled to succeed in the writ petition

and the same is allowed. Exts.P8 to P11 orders are quashed. There will be

a direction to the 4th respondent to grant approval of appointment of the

petitioner as Drawing Teacher on his appointment in the retirement vacancy

which arose on 31.5.2000. Appropriate orders shall be passed within a

period of six weeks from the date of receipt of a copy of this judgment. The

petitioner will be entitled for grant of all monetary benefits. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/