High Court Kerala High Court

State Of Kerala vs Antony P.K. on 17 December, 2009

Kerala High Court
State Of Kerala vs Antony P.K. on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 33 of 2009()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE PRINCIPAL, R.L.V COLLEGE OF MUSIC
4. THE SECRETARY,

                        Vs



1. ANTONY P.K., PANAKKAL HOUSE,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :17/12/2009

 O R D E R
      K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
                  ------------------------------
                       W.A. No.33 of 2009
                  ------------------------------

            Dated this, the 17th day of December, 2009

                           JUDGMENT

Balakrishnan Nair, J.

The respondents in Writ Petition (C) No.18930 of

2008, who are the petitioners in Review Petition No.1298 of

2008 are the appellants. The respondent herein was the writ

petitioner. The brief facts of the case are the following:-

The petitioner was a physically challenged person.

He was appointed under Rule 9(a)(i) of the Kerala State and

Subordinate Services Rules, (for short, ‘the K.S. & S.S.R.) as

Art Instructor in R.L.V. College of Music and Institute of Fine

Arts, Thripunithura from 8.1.1999 to 31.3.1999. The

Government decided to regularise the physically challenged

persons appointed under Rule 9(a)(i) of K.S. & S.S.R. between

15.8.1998 and 15.8.1999. The petitioner was a beneficiary of

that order. When the Government published the list of such

persons as per Ext.P2 order dated 30.11.2007, he was also

included in it. He was serial No.18 in Ernakulam District, in the

list annexed to Ext.P2. Claiming appointment on the strength

W.A. No.33 of 2009 – 2 –

of Ext.P2, the Writ Petition was filed. In the meantime, the

R.L.V.College of Music and Institute of Fine Arts was upgraded

as a College and the post of Art Inspector was converted to

Junior Lecturer. The qualification prescribed for the post of

Junior Lecturer was degree in the subject concerned. The

petitioner was a diploma holder. Therefore, he was ineligible

for appointment. But, as no counter affidavit was filed in the

Writ Petition, the Writ Petition was allowed. The appellants

filed the review petition. The learned Single Judge took the

view that, if the writ petitioner was appointed in time, he would

have got appointment before the new Special Rules prescribing

higher qualification were introduced on 19.3.2008. If he was

appointed before that date, he would have got sufficient time to

acquire the higher qualification. Based on that finding, the

review petition was also dismissed. Aggrieved, the

respondents in the writ petition have preferred this Writ Appeal.

During the pendency of the Writ Appeal, pursuant to an interim

order of this Court, the writ petitioner was appointed as Art

Instructor (Junior Lecturer) by order dated 1.4.2009 by the

Director of Collegiate Education.

W.A. No.33 of 2009 – 3 –

In view of the above position, we think that the Writ

Appeal can be closed directing the Government to decide within

what time limit, the writ petitioner should acquire the higher

qualification, prescribed for the post as per the Special Rules.

Since the writ petitioner has already been appointed and as a

matter of fact, he was eligible to get appointment, we are not

interfering with the judgment and the order impugned in this

appeal. But, the Government will be free to fix the time limit

within which the respondent should acquire the higher

qualification in terms of the Special Rules. The Government

shall also inform the petitioner what will be his fate, in case he

does not acquire the qualification within the time so fixed.

The Writ Appeal is disposed of accordingly.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Bhavadasan,
Judge.

DK.

(True copy)