High Court Kerala High Court

Shinil James vs State Of Kerala on 12 June, 2008

Kerala High Court
Shinil James vs State Of Kerala on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18831 of 2007(P)


1. SHINIL JAMES,
                      ...  Petitioner

                        Vs



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

2. KANNUR UNIVERSITY,

3. THE MAHATMA GANDHI COLLEGE, IRRITTY,

4. THE DIRECTOR OF COLLEGIATE EDUCATION,

5. THE DEPUTY DIRECTOR OF COLLEGIATE

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/06/2008

 O R D E R
                              K.T.SANKARAN, J.
                      --------------------------------------------
                      W.P.(C) NO. 18831 OF 2007 P
                      --------------------------------------------
                      Dated this the 12th June, 2008

                                 JUDGMENT

The petitioner was appointed as Lecturer in Physical Education in

Mahatma Gandhi College, Irritty, as per Ext.P1 appointment order dated

28.2.2006. The Kannur University approved the appointment of the

petitioner as per Ext.P4 order dated 27.5.2006. The grievance of the

petitioner is that in spite of the approval of the appointment by the

University, his salary was not disbursed.

2. The reliefs prayed for in the Writ Petition are the following:

“i) Issue a writ in the nature of mandamus directing
respondents 1, 4 and 5 to issue necessary orders for
the disbursement of the salary to the petitioner in view
of the appointment as per Ext.P1 and the approval of
appointment by the University as per Ext.P4.

ii) Issue a writ declaring that the norms framed to the
effect that principal shall take 3 to 5 hours classes in
a week cannot be made applicable to Physical
Education and even when that is applied the
Department of Physical Education is having more
working hours than other faculties.

iii) Issue such other order or direction, as this court may
deem fit and proper in the interest of justice.”

3. In Cherian Mathew v. Principal, S.B.College,

Changanacherry (1998 (2) KLT 144) and Shalini Rachel v. Manager,

Christian College (2007 (3) KLT 355), this Court has taken the view that

W.P.(C) NO.18831 OF 2007

:: 2 ::

once the University approves the appointment of a Lecturer, the

Government is bound to honour his salary bill.

4. Sri.George Poonthottam, learned counsel for the petitioner, has

brought to my notice that Government has issued G.O.(MS)

No.21/08.H.Edn. Dated 15.3.2008, according sanction for one post of

Lecturer in Physical Education in the third respondent College. He

submitted that in view of the Government Order dated 15.3.2008, the

respondents are bound to disburse the salary to the petitioner.

5. Learned Government Pleader, on instructions, submitted that

the petitioner is entitled to get his salary disbursed, pursuant to approval

of Ext.P1 appointment order by the University and also in the light of the

Government Order dated 15.3.2008. The submission made by the

learned Government Pleader is recorded.

The Writ Petition is disposed of directing the fifth respondent, the

Deputy Director of Collegiate Education, Kozhikode, to countersign the

salary bills for facilitating payment of salary to the petitioner from 1.3.2006

onwards.

(K.T.SANKARAN)
Judge
ahz/