High Court Kerala High Court

Shoukkathali Tayyil vs State Of Kerala on 30 September, 2008

Kerala High Court
Shoukkathali Tayyil vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28992 of 2008(B)


1. SHOUKKATHALI TAYYIL,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HIGHER SECONDARY

3. THE DIRECTOR, LBS CENTRE FOR SCINCE

4. KERALA HINDI PRACHAR SABHA,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/09/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 28992 of 2008

           --------------------------------------------------------

                Dated: SEPTEMBER 30, 2008

                              JUDGMENT

The claim of the petitioner is that the Acharya

Teachers Training Course in Hindi conducted by the Kerala

Hindi Prachara Sabha should be treated as equivalent to

Language Teachers Training and B.Ed. for the purpose of

appointment in the post of HSS Teacher (Senior) and

(Junior) (Hindi). The claim was taken up before the 1st

respondent and that has been considered in pursuance to

the judgment in WP(C) 21957/07 and 12201/07. The

Government have thereafter turned down the request as per

Ext.P8. It is challenging Ext.P8, this writ petition has been

filed.

2. As is evident from Ext.P8, the qualification

prescribed in the Special Rules for the post of HSST are

Masters Degree in the subject concerned with not less than

50% marks from any Universities in Kerala or

WP(C) 28992/08
2

qualification equivalent thereto with B.Ed. and SET in the

subject concerned. Admittedly what the petitioner

possesses is only Acharya Teachers Training Certificate in

Hindi as referred to above. It is praying that the

qualification obtained by the petitioner should be

recognised as equivalent to B.Ed. Degree, this writ petition

has been filed.

3. It is settled law that equation of qualification is

essentially for the appointing authority to do so and, it

being in the domain of a policy decision, the scope for

interference by a Court of law is very limited. In this case

dealing with the claim of the petitioner, the Government,

which is aware of the nature of the duties attached to the

post, have stated in Ext.P8 that the qualification possessed

by the petitioner is not sufficient for appointment as HSST.

Once the appointing authority has held that the

qualification possessed by the petitioner is insufficient to

hold the post of HSST, this Court will not be justified in

WP(C) 28992/08
3

holding the same to be perverse in the absence of any

material to arrive at such a conclusion.

4. The fact that the qualification possessed by the

petitioner has been recognised for the purpose of

appointment of UPSA and HSA, is hardly of any relevance

when it comes to equation of that qualification for the

purpose of determining the eligibility for HSST post.

Petitioner cannot contend that the duties which are

discharged by UPSA and HSA are same as that of HSST

appointees. In my view, there is nothing irrational or

perverse in Ext.P8 and the writ petition is only to be

rejected.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE

mt/-