High Court Kerala High Court

Sherly C.L. vs The State Of Kerala Represented By on 22 June, 2009

Kerala High Court
Sherly C.L. vs The State Of Kerala Represented By on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16035 of 2009(Y)


1. SHERLY C.L.,W/O.C.R.JAISON,
                      ...  Petitioner

                        Vs



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

2. SECRETARY TO GOVERNMENT,

3. DISTRICT EDUCATIONAL OFFICER, CHAVAKKAD.

4. THE CORPORATE MANAGER, CORPORATE

5. DEPUTY DIRECTOR OF EDUCATION, THRISSUR.

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

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

 Dated :22/06/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.16035 OF 2009
              ---------------------------------------
            Dated this the 22nd day of June, 2009.


                         J U D G M E N T

The petitioner herein is a part time Urdu Teacher in

St.Joseph’s H.S., Enamakkal, Thrissur District. She was appointed

as such on 04.06.2008. Aggrieved by the orders passed by

respondents 3 and 5 granting approval of appointment only on

daily wage basis, this writ petition is filed. Exhibits P2 and P3 are

the respective orders which were passed relying upon Exhibit P1

Government Order, G.O.(P) No.104/2008/G.Edn dated

10.06.2008.

2. The validity of Exhibit P1 Government Order was under

challenge in various writ petitions before this Court and a Division

Bench of this Court in Unni Narayanan vs. State of Kerala

(2009(2) KLT 604) has held in paragraph 7 that the offending

conditions in Exhibit P2 Government Order cannot stand with the

statutory rules. Therefore, for enforcing them, the relevant rules

W.P.(C) No.16035/2009 2

require amendment. As long as the rules are not amended,

Exhibit P2 cannot be pressed into service by the Government.

3. Finally in paragraph 12, the following directions were

issued:

“In the case of the writ petitioners in these

cases, orders, if any passed, approving their

appointments on daily wage basis, relying on Ext.P2

Government Order are quashed. All appointments,

whether pending approval or already rejected, shall

be considered/reconsidered by the Educational

Officers concerned and fresh orders shall be passed

in the light of the declaration of law made by us in

W.P.(C) No.25176 of 2008. The salary found due to

be paid to the incumbents concerned shall be

released immediately. The action in this regard

shall be completed within six weeks from the date

of production of a copy of this judgment”.

In the light of the above, Exhibits P2 and P3 in as much as

it approves the appointment of the petitioner on daily wages for

the period ending 31.03.2009 are quashed. The District

Educational Officer will pass fresh orders in the light of the

directions issued by the Division Bench above which will govern

this case also. Appropriate orders shall be passed within a period

W.P.(C) No.16035/2009 3

of two months from the date of receipt of a copy of this

judgment. The petitioner will produce a copy of this judgment

along with copy of the judgment of the Division Bench referred to

above before the District Educational Officer for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp