High Court Kerala High Court

State Of Kerala vs Deepa Koshy on 23 January, 2007

Kerala High Court
State Of Kerala vs Deepa Koshy on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 411 of 2006(R)


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. DIRECTOR OF HIGHER SECONDARY EDUCATION,

                        Vs



1. DEEPA KOSHY, H.S.S.T.(MATHEMATICS),
                       ...       Respondent

2. JANCY JOSE, H.S.S.T.(PHYSICS),

3. NAVINKUMAR G.,

4. SHEEJA C.D.,  H.S.S.T.(MATHEMATICS),

5. BINU B.S., H.S.S.T.(ENGLISH),

6. PREETHA P.C., H.S.S.T.(CHEMISTRY),

7. JILS  P. JOSE, H.S.S.T.(CHEMISTRY),

8. K.M.GOVINDAN NAMBOOTHIRI,

9. LIJESH C., H.S.S.T.(PHYSICS),

10. P.T.AJITHKUMAR, H.S.S.T.(ECONOMICS),

11. JOLLY VARGHESE, H.S.S.T.(JR.CHEMISTRY),

12. SEEMA M.M., H.S.S.T.(JR.PHYSICS),

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :]RI.BENOY THOMAS

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/01/2007

 O R D E R
                            PIUS C. KURIAKOSE, J.

                              -------------------------------

             R.P.Nos.411, 710, 705, 708, 730 and 709 OF 2006

                            -----------------------------------

                   Dated this the 2nd day of February, 2007


                                      O R D E R

The petitioners in the writ petitions are approved Higher

Secondary School Teachers working in respective schools shown

against their addresses in the Writ Petition. All of them were appointed

between 13.2.01 and 12.11.01. The Supreme Court by its judgment in

Dollichan’s case [2001(1) SCC 151] imposed a specific ban of three

months for making appointments in Aided Higher Secondary School and

directed the Government to frame recruitment rules within that period.

13.2.01 is the date on which the period of three months ban expired.

The Government did not frame recruitment rules within the time frame

set by the Supreme Court and came out with rules only on 12.11.01. All

the writ petitioners were having the educational qualifications prescribed

by the rules but they did not have SET. They were all appointed on the

basis of GO(MS) No.238/2000/G.Edn dt.25.8.2000 which permitted such

appointments in the absence of the SET qualified hands. A Division

Bench of this Court in WA No.2245/2002 by judgment dt.22.1.03 and

connected matters(produced as Ext.P2 in the Writ Petitions) directed the

approving authority to clear the appointments made during the above

period and further directed that the persons appointed without SET

R.P. No.411/06 & others

2

qualification and in the absence of SET qualified hands will not be

denied approval provided, those persons are having the other

qualifications at the time of their appointments. It was also held in

Ext.P2 that GO(MS) No.298/2000/G.Edn dt.25.8.2000 was in force at

the time of appointment. The Government went in appeal against

Ext.P2 judgment but when the Special Leave Petition [SLP (C)

No.7224/2003] came up for consideration, the same was allowed to be

withdrawn by the Government on recording the statement of the

Government’s counsel that no review will be filed. Ext.P3 produced in

the Writ Petition is copy of the order of the Supreme Court in that

regard. The petitioners pointed out in the Writ Petitions that Ext.P2

judgment has thus attained finality. Thereafter in compliance of Ext.P2

judgment the Government issued GO(MS)199/2003/G.Edn dt.24.7.03

(Ext.P4 GO). But while issuing Ext.P4 GO the absence clause provided

in Ext.P2 judgment regarding SET was ignored by the Government and

Clause 6(c) of Ext.P4 GO provided that teachers who do not possess

SET till the date of the GO will be terminated. Thereafter persons who

were appointed without SET in the absence of SET qualified hands but

possessing the other qualifications prescribed but were yet to pass SET

approached this Court challenging Clause 6(c) of Ext.P4 on the ground

that the same is contrary to Ext.P2 judgment. A learned Single Judge of

R.P. No.411/06 & others

3

this Court in Writ Petition No.26588/2003 by judgment dt.13.7.04 set-

aside Clause 6(c) of Ext.P3 GO and directed approval of the

appointments given to the petitioners therein in accordance with Ext.P2

judgment which is to the effect that persons without SET but appointed

in the absence of SET qualified hands will not be denied approval.

Ext.P4 is that judgment. The Government preferred Writ Appeal against

Ext.P4 judgment. The Division Bench considered the above WA

No.1927 of 2004 and confirmed Ext.P4 judgment. Ext.P5 is copy of the

judgment of the Division Bench. The Division Bench through Ext.P5

judgment has clarified that in Ext.P2 judgment in WA No.2242 of 2002

it was not stipulated that the authorities will be entitled to approve the

appointments only after they passed the SET. The petitioners point out

that the parties to WA Nos.2242 of 2002 and 1927 of 2004 who were

not having SET qualifications at all were all granted approval with effect

from the dates of their respective appointments in compliance with the

judgment in those two Writ Appeals. The claim of the petitioners in the

writ petitions is that they were appointed without SET in the absence of

SET qualified hands but possessing all other qualifications at the time of

their appointment are similarly situated as the parties in WA No.2245/02

and WA No.1927/04. In fact, their claim is that they are on stronger

footings than the parties in those Writ Appeals since all of them had

R.P. No.411/06 & others

4

subsequently passed SET unlike the parties in WA No.2245/02 and

1927/04. Voicing the grievance that the approving authority has ignored

the judgments in WA No.2245/03 and WA No.1927/04 and granted

them approval only with effect from the date of passing the SET by

wrongly invoking Clause 6(b) of GO(MS) 199/2003, they filed the Writ

Petitions seeking the following reliefs:

i. Direct the 2nd respondent-Director of Higher Secondary

Education to approve the appointment of the petitioners as

HSST-HSST(Jr.) as the case may be in their respective

schools as per the directions contained in the judgment in WA

No. 2245/03 in terms of which identical Writ Petitions were

disposed of untrammeled by GO(MS) No.199/2003 with effect

from their original date of appointment if the appointment is in

the absence of SET qualified hands;

ii. Issue a writ of certiorari quashing Clause 6(b) of Ext.P4 GO. In

case this Court finds that relief cannot be granted as prayed for

by the petitioners under prayer No.1 without quashing Clause

(b);

2. By a common judgment I disposed of all the Writ Petitions

directing the Director of Higher Secondary Education to consider and

pass orders upon representations permitted to be filed in the light of the

judgment in WA No.2245/02 and WA No.1927/2004. Later by order

dt.18.04.06 in IA No.5481/06, a clarification petition filed by the Writ

Petitioners, I clarified that in view of the terms in judgment in WA

R.P. No.411/06 & others

5

No.2245/02 and the judgment in WA No.1927/04, the petitioners will be

eligible for approval with effect from the date of their appointment

provided they were actually appointed in the absence of SET qualified

hands and they actually possessed other required educational

qualifications at the time of their appointments notwithstanding their

passing of SET subsequent to their appointments.

3. R.P. No.411/2006 is filed by the State and the Director who are

respondents in the Writ Petition seeking a review of the order of

clarification passed in IA No.5481/06. The other review petitions have

all been filed by the Writ Petitioners themselves. In the light of R.P. filed

by the Government, this Court is obliged to pronounce finally on the

issue.

4. I have heard the submissions of Sri.Binoy Thomas, counsel for

the Writ Petitioners and also those of Sri.K.K.Ravindranath, Senior

Government Pleader and Liaison Officer on behalf of the Government

and the Director of Higher Secondary Education. The learned counsel

and the learned Senior Government Pleader would re-argue the writ

petitions thoroughly inviting my attention to the various Government

Orders and judgments placed on record in the cases. I shall deal with

the review petitions filed by the Writ Petitioners first.

5. My attention was drawn specifically by Mr.Binoy Thomas to

R.P. No.411/06 & others

6

annexures A2, A3 and A4, fresh documents produced along with the

review petitions filed by him. Annexures A2, A3 and A4 are documents

which will show that petitioners 1 to 5 in WP(C) No.31300/2004, one

Abdul Rahiman K., Rasheed P.V., Faizal K., Abdul Majeed T.K. and

Abdul Rahiman Mannithody, HSST(Jrs)/HSST of E.M.E.A HSS,

Kondotty who were earlier granted approval only with effect from the

date of passing of SET invoking Clause 6(b) of GO(MS) No.199/2003

were subsequently granted approval with effect from their date of

appointment itself. In fact, by Annexure A2, Director of Higher

Secondary Education directed the manager of the school to report

whether those teachers were appointed in the absence of SET qualified

hands. On getting Annexure A3 report from the Manager, the Director

under Annexure A4 granted approval to them with effect from their dates

of appointment noticing that those teachers were appointed in the

absence of SET qualified hands. These annexures,A2 to A4, will show

that five writ petitioners in WP(C) No.31300/2004 in respect of which

RP No.709/06 has been filed were similarly circumstanced as the other

four Writ Petitioners in that case (who are the petitioners in RP

No.709/06) have been given the relief which was sought for in the Writ

Petition. In the teeth of annexures A2 to A4 considerations of fairness

and justice will demand that the review petitioners in RP 709/06 and for

R.P. No.411/06 & others

7

that matter the writ petitioners in other cases also, all of them being

similarly circumstanced as the beneficiaries of annexures A2 to A4 be

given the same relief. But then Sri.K.K. Ravindranath, the learned

Liaison Officer would remind me of the limits of this Court’s jurisdiction

for review and submit that production of fresh evidence which could

have been produced earlier cannot be a ground for review. Sri.Binoy

Thomas would submit that though the beneficiaries of annexures A2 to

A4 were the petitioners in WP(C) No.31300/04 and annexures A2 to A4

were issued much before the date of disposal of the Writ Petition, that

vital aspect of the matter was not brought to his notice by the present

review petitioners who were persons actually instructing him and that is

the reason for the non-production of those annexures earlier. I am

convinced that the persons who were instructing the learned counsel

had not brought to his notice, annexures A2 to A4 at the time when the

writ petition came up for consideration since, had it been so the learned

counsel would have certainly highlighted annexures A2 to A4 which are

materials strongly supporting the grounds raised in the Writ Petition. A

Constitution Bench of the Supreme Court has held in Sivadi Singh v.

State of Punjab (AIR 1993 SC 1909) after referring to Article 226 of the

Constitution, Order 47 Rule (1) of the CPC and the powers which are

inherent in the High Court, that there is nothing in Article 226 which

R.P. No.411/06 & others

8

precludes the High Court on exercising the powers of review which

inheres in every Court of pleanary jurisdiction to prevent miscarriage of

justice or to correct grave and palpable errors committed by it. The

Supreme Court held in that case that the High Court was justified in

entertaining the review petition on principles of natural justice also. The

petitioners in RP NO.709/06 and for that matter all the writ petitioners in

other cases being similarly circumstanced as the beneficiaries of

annexures A2 to A4 deserves to be treated similarly, lest there should

be violation of the principles of equality underlying Article 14 of the

Constitution. Denying relief to the writ petitioners in the face of

annexures A2 to A4 according to me will be sheer in justice which this

Court must always endeavor to avoid.

6. I have indicated in the judgment sought to be reviewed that the

submissions advanced on behalf of the writ petitioners that in the light of

the finality attained by the judgments in WA No.2245/02 and WA

No.1927/04, prayer No.1 in the Writ Petition seeking a direction to

approve the appointment of the petitioners with effect from the original

dates of their appointment ought to be granted were very pursuasive. I

however, opined that so long as Clause 6(b) of GO(MS) No.199/03

stands, relief No.1 cannot be granted straight away. I also observed

that on the submissions then made I am not inclined to quash Clause 6

R.P. No.411/06 & others

9

(b) either. But then I do find force in the present submissions of

Mr.Binoy Thomas that relief No.1 can be granted by this Court even

without quashing Clause 6(b) since many of these writ petitioners in the

writ petition are parties in WA No.2245 of 2002 and judgment in WA

No.2245 of 2002 and WA No.1927 of 2004 having attained finality are

binding on the respondents in the Writ Petition. In fact at the time when

the writ petitions were argued, the grantability of relief No.1 even without

quashing Clause 6(b) was not given the required thrust by the learned

counsel which tempted me to conclude that so long as Clause 6(b)

stands, grantability of relief No.1 in the light of the judgments in Writ

Appeals should receive the attention of the respondents first. But I

notice that relief No.2 for quashing Clause 6(b) had been made only as

an alternative prayer. In fact it was noticing this aspect of the matter

also that I allowed the clarification petition by the order which is now

sought to be reviewed by filing RP No.411 of2006. The crux question is

whether the writ petitioners are entitled for the primary relief that they

have sought for. Even the respondents have conceded by issuing

annexures A2 to A4 that the petitioners are entitled for the same. If that

be so, it is necessary on considerations of justice that the matter is not

delayed further and specific directions are issued to the respondents.

Sri.K.K. Ravindranath, learned Liaison Officer would depict what he

R.P. No.411/06 & others

10

described as the grim financial position of the Government now.

According to him directing release of the monetary benefits which will

follow if writ petitions are allowed will impose a very heavy burden on the

Government. The above argument of the learned Liaison Officer will not

go unnoticed.

7. The grounds raised in RP No.411/2006 are technically strong

but having considered the merits of the matter, this Court cannot allow

the interests of the technicalities to have a march over those of

substantial justice. The result is that all the review petitions filed by the

writ petitioners(R.P. Nos. 710, 705, 708, 709 and 730 of 2006) will stand

allowed and R.P. No.411 of 2006 will stand dismissed.

The common judgment dt.10.2.06 in the writ petitions will stand

reviewed. All the writ petitions will stand allowed directing the 2nd

respondent-Director of Higher Secondary Education to grant approval to

the appointments given to the petitioners with effect from their date of

appointment, once it is seen that they are appointed without SET in the

absence of SET qualified hands and they possessed all other required

qualifications at the time of their appointment. The petitioners who are

eligible for approval as directed above will be entitled for release of

consequential monetary benefits. But actual cash payment of the

monetary benefits need be made only prospectively with effect from

R.P. No.411/06 & others

11

01.01.2007. The arrears due can be paid either by giving credit to the

Provident Fund account or in form of interest fetching Government

Securities. Orders as directed above will be issued by the respondents

within two months of receiving copy of this order.

PIUS C. KURIAKOSE, JUDGE

btt

R.P. No.411/06 & others

12