IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34037 of 2007(B)
1. POCKER SAHIB MEMORIAL ORPHANAGE
... Petitioner
Vs
1. GOVERNMENT OF KERALA REP. BY SECRETARY
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,
4. THE UNIVERSITY OF CALICUT,
For Petitioner :SRI.V.M.KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :25/01/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 34037 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of January, 2010
J U D G M E N T
The petitioner is the Manager of an aided college.
He filed this writ petition seeking the following reliefs:-
a) issue a writ of mandamus or other appropriate writ,
order or direction to the respondents to permit the
petitioner to fill up the vacancies in sanctioned posts
excluding those attributable to new courses
sanctioned without additional financilal commitment
lying vacant as shown in Ext.P3 statement and make
appointment;
b)issue appropriate writ, order or direction to
respondents 1 and 4 to send nominee to the
Selection Committee expeditiously to be constituted
by the petitioner for selecting candidates for
appointment;
c)issue appropriate writ, order or direction to the
respondents to grant approval to the appointments
and disburse salary to the teachers;
d)grant such other and further reliefs as this Hon’ble
Court may deem fit to grant in the facts and
circumstances of the case.
2. Originally, pursuant to the interim orders of this court,
the Government nominated their representative to the
selection committee to be constituted by the petitioner for
selection of teachers, pursuant to which teachers have been
WPC.34037 of 2007
: 2 :
selected and appointed. Their appointments have also been
approved by the University. The present subsisting grievance
in this writ petition is that despite the approval granted by the
University for the appointments, salary due to the teachers are
not being disbursed. According to the petitioner, in view of the
Division Bench decision of this Court in State of Kerala Vs.
Arun George(2009(4)KLT 972), the Government cannot
withhold the salary of the teachers whose appointments have
been approved by the University.
3. The learned Government Pleader on instructions
submits that the Government does not accept that the
approval is proper and valid.
4. I am of the opinion that if the Government have
objections regarding the approval, they have to take up the
same with the University or challenge the approval granted by
the university appropriately. But as long as the approval
stands the Government cannot deny salary due to the
approved teachers in view of the above said decision and other
decisions of this court. In the above circumstances, I dispose
WPC.34037 of 2007
: 3 :
of this writ petition with a direction to respondents 1 to 3 to
disburse the salary due to the approved teachers of the
petitioner’s college within one month from the date of receipt
of a copy of this judgment, this is without prejudice to the
right of the first respondent to take up the matter regarding
the validity of the approval with the University or to challenge
the approval granted by the University appropriately.
(S. SIRI JAGAN, JUDGE)
jma
//true copy//
P.A. To Judge