High Court Kerala High Court

Soman Sam T vs State Of Kerala on 5 February, 2009

Kerala High Court
Soman Sam T vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3796 of 2009(B)


1. SOMAN SAM T, FULL TIME MENIAL,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, T.M.V.H.S.SCHOOL,

5. REJILAL K.R., DRAWING TEACHER

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

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

 Dated :05/02/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                     W.P.(C).No.3796 of 2009
                  ---------------------------------------------
             Dated this the 5th day of February, 2009



                              JUDGMENT

The petitioner was appointed as Full Time Menial in

T.M.V.H.S. School, Perimpilavu as per Ext.P2 appointment order

dated 4.7.2005. The said appointment was approved by the

District Educational Officer. It is stated that while continuing his

service as Full Time Menial, the petitioner passed the Kerala

Government Certificate Examination in Fine Arts on 29.7.2008

as evidenced by Ext.P3 certificate. The petitioner contends that

with effect from that date, he is fully qualified to be appointed as

Drawing Teacher in accordance with the qualification prescribed

under Chapter XXXI of the Kerala Education Rules. A regular

vacancy of Drawing Teacher arose in the school on 1.4.2008 due

to the retirement of a Drawing Teacher. The Manager appointed

the 5th respondent as Drawing Teacher on 14.7.2008 in that

vacancy. Since the appointment was made only after the

commencement of the academic year, the appointment of the

fifth respondent was approved only on daily wage basis. After

WPC No.3796/2009 2

the appointment of the fifth respondent, it is stated that the

petitioner got qualified on 29.7.2008. The case of the petitioner

is that he is a Rule 43 claimant for being appointed as Drawing

Teacher in preference to the 5th respondent. Pointing out these

facts, the petitioner filed a representation dated 22.10.2008

before the Director of Public Instruction. As per the order in

W.P.(C) No.32110/08, the Director of Public Instruction was

directed to consider and dispose of the said representation. As

per Ext.P7 order dated 8.1.2009, the Director of Public

Instruction rejected the representation submitted by the

petitioner and upheld the approval of the appointment of the

fifth respondent. Challenging Ext.P7 order, the petitioner has

filed Ext.P8 Revision before the Government. Ext.P8 Revision is

pending disposal.

2. The reliefs prayed for by the petitioner in the Writ

Petition are the following:

“(i) issue a writ of certiorari or any other
appropriate writ, direction or order calling for
the records leading to Exts.P6 and P7 and
quashing the same.

(ii) issue a writ of mandamus or any other
appropriate writ, direction or order directing
the first respondent to consider and pass orders

WPC No.3796/2009 3

on Ext.P8 revision petition filed by the
petitioner forthwith after affording an
opportunity of being heard to the petitioner and
respondents 4 and 5.

(iii) issue a writ of mandamus or any other
appropriate writ, direction or order directing
the fourth respondent to promote the petitioner
as Drawing Teacher with effect from 1.8.2008.

(iv) and grant such other and further reliefs as this
Hon’ble Court may deem fit and proper in the
circumstances of the case including costs.”

3. The learned counsel for the petitioner submits that for

the present, the petitioner would be satisfied, if relief No.(ii) is

granted. The learned Government Pleader submitted that Ext.P8

Revision would be disposed of without delay.

4. In the facts and circumstances of the case, the Writ

Petition is disposed of as follows:

(i) The first respondent shall consider and dispose

of Ext.P8 Revision dated 20.1.2009, as

expeditiously as possible and at any rate within

a period of three months from the date of

receipt of a copy of the judgment, after

affording an opportunity of being heard to the

petitioner, the Manager and the fifth

WPC No.3796/2009 4

respondent.

(ii) The petitioner shall produce certified copy of

the judgment and a copy of the Writ Petition

before the first respondent.

(iii) The petitioner shall send copy of the judgment

and a copy of the Writ Petition to respondents 4

and 5 separately by registered post and shall

produce proof thereof before the first

respondent.

K.T.SANKARAN,
JUDGE
csl