High Court Kerala High Court

Smt.C.K.Sarada vs State Of Kerala on 19 August, 2009

Kerala High Court
Smt.C.K.Sarada vs State Of Kerala on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15535 of 2009(J)


1. SMT.C.K.SARADA,AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR (EDUCATION),

                For Petitioner  :SRI.M.A.SHAFIK

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :19/08/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.15535/2009-J
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 19th day of August, 2009

                           J U D G M E N T

The petitioner is a Pre Primary Teacher working under the third

respondent. She joined the Government service on 02/07/1986 at the

Thalassery Government Girls School. After she sought for a transfer to

Ernakulam District in 1988, she was transferred to Kalady Government

U.P.School during 1994. During 1997, when a vacancy arose in

Government Girls High School, Ernakulam, she was transferred and

accordingly, she joined the said school.

2. In the year 2006, due to shortage of students, one division in

the pre-primary section was reduced whereby the petitioner became surplus.

Since no orders of retrenchment or transfer was issued, she continued there.

The petitioner has got a case that one K.R.Sheela was appointed by the third

respondent on the basis of the nomination from Employment Exchange at

Kalady U.P.School in the existing vacancy. Aggrieved by the same, the

petitioner submitted a representation before the Hon’ble Education Minister

and by Ext.P1 order she was transferred to Government U.P.School, Kalady.

The petitioner joined there on 17/11/2006. Till 16/11/2006, she was

W.P.(C). No.15535/2009
-:2:-

working at Government Girls High School, Ernakulam. But she has not

been paid salary from September 2006 onwards. Ext.P2 is the attendance

certificate issued by the Headmistress to show that she was working in the

Government Girls High School upto 16/11/2006.

3. What remains is the regularisation of service for the period

from 01/09/2006 to 16/11/2006 and payment of salary. Even though the

petitioner moved the Government, by Ext.P3 it was directed that since the

petitioner was working without a post, the above period cannot be

regularised for pay and allowances and therefore, the said period has to be

regularised by treating it as eligible leave. The petitioner thereafter filed

Ext.P4 representation against the same. It is pointed out in Ext.P4 that there

was a vacancy available in Ernakulam District itself, i.e., in the Kalady

U.P.School wherein K.R.Sheela was appointed.

4. In the counter affidavit filed on behalf of the third respondent,

it is averred in paragraph (4) that the petitioner was rendered surplus due to

division fall and was posted as Pre-Primary Teacher in Government U.P.

School, Kalady as per order dated 08/11/2006, and she joined there on

17/11/2006. She was not given pay and allowances for the period from

01/09/2006 to 16/11/2006 as there was no vacancy of Pre-Primary Teacher

W.P.(C). No.15535/2009
-:3:-

in the district to adjust the lien against the aforesaid period. Again it is

revealed from the said paragraph that on 01/04/2005 a retirement vacancy

arose in the Ernakulam District and it was reported to the P.S.C on

08/09/2005 and as per the Non Availability Certificate of the P.S.C, the

vacancy was filled up through the Employment Exchange during 2005-06

till 16/11/2006 i.e. the date of joining of the petitioner.

5. Therefore, the above averments really goes against the

contentions of the department that there was no vacancy to adjust the lien of

the petitioner. The vacancy arose during 2005-06 and actually the petitioner

was posted in Government U.P.School, Kalady consequent on the issuance

of the order dated 08/11/2006, on her representation, in the very same

vacancy. In that view of the matter, the stand taken that there was no

available post in Ernakulam District to adjust the lien of the petitioner is not

correct. Therefore, Ext.P3 is quashed. Fresh orders will be passed by the

first respondent for adjusting the lien of the petitioner for the period from

01/09/2006 to 16/11/2006 in the vacancy that was in existence during 2005-

06 as mentioned in paragraph (4) of the counter affidavit (against the

retirement vacancy that arose on 01/04/2005). Therefore, the petitioner will

be entitled for payment of salary also for the said period. Appropriate

W.P.(C). No.15535/2009
-:4:-

orders shall be passed within a period of two months from the date of

receipt of a copy of the judgment. Depending upon the orders to be passed,

the benefit of grade promotion on completion of 23 years of service

available to the petitioner will also be sanctioned in terms of the

Government Orders in force. The writ petition is allowed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms