High Court Kerala High Court

Smitha Chacko vs The Secretary on 8 April, 2010

Kerala High Court
Smitha Chacko vs The Secretary on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16217 of 2004(E)


1. SMITHA CHACKO, GUEST LECTURER IN
                      ...  Petitioner
2. BABU V.S. GUEST LECTUER IN COMMERCE,
3. ZEPHYR.C.KOTTAYIL,
4. SINDHU MOL V.R. GUEST LECTUER IN MICRO
5. SMITHA ELIZEBETH KURIAKOSE, GUEST
6. NEEMA NARAYANAN, GUEST LECTUER IN
7. SONA VALSARAJ, GUEST LECTURER IN
8. VINCY K.T. GUEST LECTURER IN COMPUTER
9. MANJUSHA GEORGE, GUEST LECTUER IN

                        Vs



1. THE SECRETARY, HIGHER EDUCATION
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. THE SUB TREASURY OFFICER,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/04/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                W.P(C) Nos. 16217/2004 & 13568/2005
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 8th day of April, 2010.

                            J U D G M E N T

The petitioners in these two writ petitions are Guest Lecturers

working in Pazhassiraja College, Wyanad. They were originally

appointed in 1999. They were getting salary till March, 2002.

Thereafter, salary was stopped. In W.P(C) No. 16217/2004 filed by

the petitioners, this Court directed consideration of the petitioners’

claim. The petitioners’ claim was rejected by the Deputy Director of

Collegiate Education, Kozhikode by Ext. P11 produced in W.P(C) No.

13568/2005, holding that there is no sufficient workload to continue

to engage the petitioners as Guest Lecturers and the course for

teaching which the petitioners were appointed was sanctioned

without any additional financial commitment from the Government.

The petitioners contend that the stand of the Deputy Director is totally

against several Division Bench decisions of this Court, the latest of

which is State of Kerala v. Arun George, 2009(4) KLT 972. The

petitioners, therefore, seek a direction to the respondents to disburse

the salary due to the petitioners.

2. The learned Government Pleader argues in support of the

orders of the Government.

3. I have considered the rival contentions in detail.

4. It is settled law that the jurisdiction to decide on the

workload and the staff strength in an aided college is with the

University to which the college is affiliated, and not the Government.

Here, the Government themselves have fixed the workload and the

staff strength, which cannot be countenanced. In view of the Division

Bench decisions, the Government cannot take a stand that since the

course was sanctioned without additional financial commitment, the

Government is not bound to disburse salary to the teachers appointed

by the manager. In the above circumstances, these writ petitions are

W.P.C. Nos. 16217/04 & 13568/05 -: 2 :-

disposed of with the following directions:

The petitioners shall produce a certified copy of this judgment

before the University to which the Pazhassiraja College, Pulpally,

Wyanad is affiliated. The University shall thereupon assess the

workload of the college from 2000 onwards and consider whether the

workload justifies appointment of the petitioners as Guest Lecturers.

The assessment of the workload shall be strictly in accordance with

the judgment in Arun George’s case (supra). On such assessment,

if the workload justifies the appointment of the petitioners as Guest

Lecturers, the University shall forward their decision on the same to

the Deputy Director of Collegiate Education. Thereupon, if the

University finds that the workload justifies the engagement of the

petitioners as Guest Lecturers, the 3rd respondent shall disburse

salary due to the petitioner with arrears within a period of one month

from the date of receipt of the decision of the University. The

University shall give their decision within a period of two months from

the date of receipt of a copy of this judgment. If the Government is

aggrieved by the determination of the workload, they would be free to

challenge the same appropriately.

Sd/- S. Siri Jagan, Judge.

Tds/