High Court Kerala High Court

Shreepa K.K. vs State Of Kerala on 6 August, 2009

Kerala High Court
Shreepa K.K. vs State Of Kerala on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22309 of 2009(G)


1. SHREEPA K.K.,S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. MANAGER,

                For Petitioner  :SRI.JIJI THOMAS

                For Respondent  : No Appearance

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

 Dated :06/08/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.22309 OF 2009
              ---------------------------------------
            Dated this the 6th day of August, 2009.


                         J U D G M E N T

The petitioner was appointed as H.S.A (English) in the

vacancy of Sri.Babu C.Abraham who has relieved from the school

to join Government service from 08.06.2006. Exhibit P2 is the

copy of the said appointment order. The District Educational

Officer approved the appointment of the petitioner only on daily

wage basis from 16.11.2006 to 31.03.2007 and from 01.06.2007

on scale of pay in the light of Exhibit P1, G.O.(P)No.

104/2008/G.Edn. dated 10.06.2008, and similar Government

Orders which have been produced by the petitioner in this writ

petition as Exhibits P3 and P4.

2. Exhibit P5 is the judgment of a Division Bench of this

Court in W.P.(C)No.36446/2008 and connected cases (Unni

Narayanan vs. State of Kerala reported in 2009(2)KLT 604)

wherein the validity of Exhibit P1 Government Order was under

challenge. The Division Bench has held in paragraph 7 of the

W.P.(C) No.22309/2009 2

said judgment that the offending conditions in Exhibit P2

Government Order cannot stand with the statutory rules.

Therefore, for enforcing them, the relevant rules 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”.

There will be a direction to the District Educational Officer to

consider the matter afresh as regards the approval of

appointment of the petitioner for the period from 16.11.2006 to

W.P.(C) No.22309/2009 3

31.03.2007 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 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