High Court Kerala High Court

R.Saraswathy vs The State Of Kerala on 25 June, 2008

Kerala High Court
R.Saraswathy vs The State Of Kerala on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1203 of 2008()


1. R.SARASWATHY, UPPER PRIMARY SCHOOL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, KALYAN KRISHNAN MEMORIAL

5. T.P.MINI, UPPER PRIMARY SCHOOL

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/06/2008

 O R D E R
              J.B.KOSHY & P.N.RAVINDRAN, JJ.
               --------------------------------------
                    W.A. No. 1203 OF 2008
               --------------------------------------
               Dated this the 25th day of June, 2008




                    J U D G M E N T

RAVIDRAN, J.

The petitioner in O.P.No.30721 of 1999 is the appellant. By

judgment delivered on 17.01.2008, the learned Single Judge

dismissed the Original Petition. The brief facts of the case are as

follows:-

2. The appellant was appointed as U.P.S.A. in a leave

vacancy for the period from 08.07.1991 to 17.09.1991 by the 4th

respondent. The appointment was not approved in time due to

various reasons. While the appellant was working as U.P.S.A. in

the aforesaid leave vacancy another vacancy of U.P.S.A. arose on

03.09.1991. In that vacancy the 5th respondent was appointed.

Yet another vacancy of U.P.S.A. arose on 03.06.1992 and one

Sri.Shaji was appointed in that vacancy. Later by Ext.P4

appointment order dated 01.07.1992 the appellant was

appointed as U.P.S.A. The said appointment was approved by the

District Educational Officer, Palakkad by order passed on

W.A.1203/2008
2

18.03.1995 only for the period from 20.01.1993 to 30.03.1993.

The appellant was relieved from service on the closing day of the

academic year 1992-93, in terms of Rule 49 of Chapter XIV A of

the Kerala Educational Rules (hereinafter referred to as the

“KER”, for short). The appellant was not paid vacation salary

during April and May, 1993 as she did not have eight months

continuous service at the end of the academic year 1992-93. The

appellant was reappointed as U.P.S.A. on 07.06.1993, by Ext.P5

appointment order and the said appointment was approved with

effect from 07.06.1993.

3. More than three years thereafter, the appellant

submitted Ext.P8 representation before the Director of Public

Instruction seeking approval of her service from 08.07.1991 to

19.01.1993 and payment of salary for the said period contending

that though she was appointed initially in a leave vacancy for the

period from 08.07.1991 to 17.09.1991 she continued to work in

the school as U.P.S.A. and due to the wrongful act of the

Manager in not shifting her to the vacancy of U.P.S.A. which

arose on 03.09.1991 against which the 5th respondent was

W.A.1203/2008
3

appointed, she has been denied approval and salary for the said

period. By Ext.P11 order passed on 07.12.1998, the Director of

Public Instruction directed the District Educational Officer,

Palakkad to approve the appointment of the appellant as U.P.S.A.

from 08.07.1991 if she is otherwise eligible. Thereafter, the

appointment of the appellant as U.P.S.A. for the period from

08.07.1991 to 17.09.1991 was approved as can be seen from the

endorsements on Ext.P14. The appellant thereafter filed

O.P.No.30721 of 1999 seeking the following reliefs :

” a. direct the 1st, 2nd and 3rd respondents to

implement Ext.P11 order.

b. To direct the 4th respondent to submit the

appointment order in respect of petitioner from

08.07.1991 as directed in Ext.P11 with

connected papers to the 3rd respondent.

c. To direct the respondents 1 to 3 to take action

against the Manager under Chapter III Rule 7.

d. To direct the 3rd respondent to approve the

petitioner as UPSA from 08.07.1991 as directed

in Ext.P11.

e. To direct the respondents 1 to 3 to recover the

amount equal to the salary due to the petitioner

W.A.1203/2008
4

on the basis of approval ordered in Ext.P11 from

the 4th respondent Manager by Revenue

Recovery Proceedings and disburse the same to

the petitioner and to assign seniority to

petitioner on the basis of approval from

08.07.1991.

f. direct the respondents 1 to 3 to disqualify the 4th

respondent Manager from the post of Manager

for having failed to obey the order Ext.P11.”

4. The learned Single Judge who heard the writ petition

held that there was latches on the part of the appellant in not

challenging the order passed by the District Educational Officer

approving her appointment as U.P.S.A. made as per Ext.P4 with

effect from 01.07.1992, by restricting the approval only for the

period from 20.01.1993 to 30.03.1993. The learned Single Judge

also noticed that even in Ext.P8 representation which was filed

belatedly, the appellant had not sought any reliefs in that regard.

The learned Single Judge also noticed that it was only in Ext.P15

representation dated 17.08.2000 that the appellant requested the

Director of Public Instruction, to grant her seniority above the 5th

respondent and to approve her appointment with from

W.A.1203/2008
5

18.09.1991. It was nearly two years after Ext.P11 that she

moved the Director of Public Instruction seeking that relief. The

reliefs prayed for in the writ petition were declined after recording

the fact that her appointment as U.P.S.A. from 08.07.1991 to

17.09.1991 has been approved as directed in Ext.P11.

5. We have heard Sri.Sajan Vargheese, the learned

Counsel appearing for the appellant. The learned counsel

submitted that in the light of Ext.P11, the appellant is entitled to

have her appointment as U.P.S.A. approved from 08.07.1991

without break and that she is entitled to arrears of salary for the

period from 08.07.1991 to 19.01.1993 treating her as in

continuous service from 08.07.1991 pursuant to her initial

appointment as U.P.S.A. No material has been produced to

substantiate the said claim. The appellant was initially appointed

as U.P.S.A. in a leave vacancy for the period from 08.07.1991 to

17.09.1991. Thereafter she was appointed as U.P.S.A. only on

01.07.1992 by Ext.P4 order and the said appointment was

approved only for the period from 20.01.1993 to 30.03.1993.

She was again appointed as U.P.S.A. on 07.06.1993 by Ext.P5,

W.A.1203/2008
6

appointment order. That being the situation, the appellant is not

entitled to contend that she was in continuous service during the

period from 18.09.1991 to 06.06.1993. The appellant did not

choose to challenge the limited approval granted to her

appointment under Ext.P4 for a long period. The appellant was

relieved from service on 31.03.1993 at the end of the academic

year 1992-93 and was reappointed as U.P.S.A. only on

07.06.1993 and that appointment was approved. It was only on

09.09.1998 when she submitted Ext.P8 representation before

Director of Public Instruction that the appellant sought approval

of her service from 08.07.1991 to 17.09.1991. Even in that

representation she did not choose to challenge the restricted

approval granted to her appointment under Ext.P4. The learned

Single Judge held that the appellant is guilty of latches in not

challenging the limited approval granted to her appointment in

Ext.P4. The appellant suffered the consequences of the limited

approval granted to her under Ext.P4. The appellant has also not

chosen to challenge the appointment given to the 5th respondent

on 03.09.1991 in time. At this distance of time, the appellant

W.A.1203/2008
7

cannot therefore contend that she is entitled to seniority over the

5th respondent. We are of the opinion that no grounds have been

made out for our interference with the judgment of the learned

Single Judge.

The Writ Appeal accordingly fails and it is dismissed in

limine.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE

pac