Loading...

High Court Orissa High Court

State Of Orissa & Others vs Nabin Kumar Beura on 27 July, 2010

Orissa High Court
State Of Orissa & Others vs Nabin Kumar Beura on 27 July, 2010
                        HIGH COURT OF ORISSA : CUTTACK

                            WRIT APPEAL NO.04 Of 2002

           In the matter of an application under clause-10 of the letters patent
           Act read with Chapter-8, Rule-2 of the Orissa High Court Rules, 1948.

                                               --------------
           State of Orissa & Others                    ......               Appellants


                                                    -Versus-

           Nabin Kumar Beura                           ......               Respondent


                       For Appellants     :     Standing Counsel for
                                              School & Mass Education Deptt.

                   For Respondent         :    M/s. K.K.Swain, P.N.Mohanty,
                                                    B.Jena & S.C.Das.



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

           PRESENT:

                 THE HON'BLE CHIEF JUSTICE SHRI V. GOPALA GOWDA,
                                    AND
                   THE HON'BLE JUSTICE SHRI INDRAJIT MAHANTY.

                 Date of hearing and judgment : 27.07.2010


Indrajit Mahanty, J.        The present letters patent appeal has been filed by the

State of Orissa, represented by the Secretary, School and Mass Education

Department, the Director, Secondary Education, Orissa and the Inspector

of Schools, Jagatsinghpur Circle seeking to challenge the judgment dated
2

15.5.2001 passed by the learned Single Judge allowing O.J.C. No.8377 of

1998 with a direction to the State Government to create the post held by

the petitioner and approve his appointment and release salary component

within a period of six months from the date of communication of that

order.

2. Learned Standing Counsel for the School and Mass

Education Department submitted that the writ petitioner (present

respondent) had earlier filed O.J.C. No.7213 of 1997 before this Court

and the same was disposed of vide the order dated 14.7.1997 with the

following directions :

” … …. If the matter is pending as asserted by
petitioner, let the Inspector of Schools, Jagatsinghpur
Circle (Opp. Party No.3) deal with the matter and
dispose of the same within four months from the date of
receipt of our order.”

It is further asserted that after the aforesaid direction was

passed, the Inspector of Schools, Jagatsinghpur Circle in compliance of

the said direction, rejected the representation filed by the present Opp.

Party vide his office order dated 31.12.1997 on the following grounds :

” 1) That, the Managing Committee of the School
has appointed the petitioner against Supra post who
joined in the school on 1.8.92.

2) While appointing the petitioner against Supra
post the Mnaging Committee of the School has not
taken prior permission from the competent authority.

3

3) Addl. Section teachers are not within the
standard staff. The petitioner is working against
unapproved post which not created by Government.”

Learned Standing Counsel further submitted that the Opp.

Party claims to have been appointed by the Managing Committee of

Jawahar Smruti Bidyapitha, Badhei as an Additional Section Teacher

(Supra post) on 19.7.1992. It was further asserted that much prior to

19.7.1992, the school in question had become an “aided educational

institution” and the appointment of the respondent had been made

without following the procedure prescribed under Rule-5 of the Orissa

Education (Recruitment and conditions of Service of teachers and

Members of the staff of aided educational institutions) Rules, 1974

(hereinafter referred to as “1974 Rules” ). He further submitted that since

the Managing Committee of the school in question appointed the

respondent by creating a post on their own volition as an Additional

Section teacher, his appointment was wholly invalid, since, creation of a

post of Addl. Section teacher had to be made only with the prior approval

of the Government, who bear the salary cost by way of grant-in-aid. It is,

therefore, asserted that since the Managing Committee without having

the necessary authority in law, created the post without the prior

approval of the State Government and thereafter, purportedly proceeded

to appoint the respondent in the said post without complying with the

requirement of Rule-5 of 1974 Rules, which prescribes the procedure for
4

appointment of teachers and staff, the same had to be made through the

Selection Board and therefore, the appointment of any candidate without

the recommendation by the Selection Board is per se illegal and

unauthorised. In terms of Rule-5(8), the Managing Committee merely

possesses the right to appoint a person only for a period of six months

and/or till recommendation of Selection Board is received whichever is

earlier, would have been valid, provided prior approval of the Inspector

had been taken. Therefore, the learned Standing counsel submitted that

since neither prior approval had been sought for the creation of the post

nor any prior approval as per Rule-5 had been sought for nor obtained for

appointment of the respondent, the State Government was left with no

other alternative other than to reject the representation of the

respondent. He further submitted that since the appointment of the

respondent by the Managing Committee is without the recommendation

of the Selection Board and without the prior approval of the State

Government, the said appointment is clearly invalid. According to the

learned Standing Counsel, the Hon’ble Single Judge had failed to take

into consideration the aforesaid statutory requirements while allowing the

writ application in favour of the respondent and hence, prayed for

quashing of the same.

3. Mr.K.K.Swain, learned counsel for the respondent has

strongly supported the findings of the learned Single Judge as well as on
5

a judgment of a Division Bench of this Court presided over by the Chief

Justice B.L.Hansaria (as his Lordship then was) in the case of Managing

Committee, Majhipada M.E.School Vrs. State of Orissa & Others,

1992 (I) OLR 447.

4. On perusal of the impugned judgment, it appears that the

learned Single Judge has dealt with two issues. The first being that

Section 5 of the Orissa Education Act was for the first time brought into

the Statute by Orissa Act No.13 of 1994 and secondly, the fact that the

respondent had got appointment in the year 1992 and the requirement of

‘prior permission’ for appointment of the respondent was no more

justifiable in view of the judgment of this Court in the case of Majhipada

M.E. School (supra) and therefore, came to hold that ‘post facto

permission’ should also be granted.

5. In so far as the second issue in relation to ‘creation of post’ is

concerned, the learned Single Judge concluded that since 1981 yardstick

clearly provides that in addition to one Trained Graduate teacher for

every three additional sections of classes VIII to X taken together, one

additional Trained Graduate teacher or one classical teacher according to

necessity would be admissible, he concluded that ‘the creation of a post’

is a mere formality and the proposal submitted by the Managing

Committee cannot be turned down only on the ground that the post had

not been created.

6

6. At this juncture, it is essential to deal with the requirement

of Rule-5 of 1974 Rules which is quoted herein below :

“5. Procedure of application to the Board and appointment of
Staff in Aided Institutions – (1) The Secretary of the Managing
Committee the Governing body, as the case may be, of an
Aided Educational Institution shall, on or before the thirty-
first day of August every year apply to the Selection Board
with copy of each application to the concerned Inspector of
Schools in respect of Schools [Director of Higher Education]
in respect of Colleges in such manner as the Selection Board
may prescribe for selection of a candidate for appointment in
the vacancy or vacancies in teaching post, [***] and the
concerned Inspector of Schools and [Director of Higher
Education] shall process the applications so received and
transmit the same to the Selection Board by thirtieth day of
September every year with certificate of genuineness of the
vacancy or vacancies along with a statement of the vacancy
position in the Educational Institutions within his
jurisdiction.

xxx xxx xxx

(8) It shall not be necessary to apply to the Selection Board
for appointments to vacancies [for a period of six months or
till the date of receipt of the list referred to in Sub-rule (2)
from the selection Board whichever is earlier] and all such
appointments may be made by the Managing Committee or
the Governing Body, as the case may be, with the prior
approval of the Inspector in respect of an Institution other
than a College and of the Director in respect of a College.

xxx xxx xxx

(9) Notwithstanding anything contained in Sub-rule (8), it
shall be competent for the Managing Committee or the
Governing Body, as the case may be to extend the term of
appointment beyond six months till the recommendation of
the Selection Board is received with the prior approval of
Government.”

7

7. Since reliance has been placed by the learned Single Judge

on the judgment of this Court in the case of Majhipada M.E.School

(supra) and a great amount of emphasis was laid by Mr.Swain thereon, it

now becomes necessary to consider the aforesaid judgment.

In Majhipada M.E. School’s case the facts are that one

Rasananda had been appointed as an Asst. Teacher on 1.7.1983

temporarily and continued as such till he was appointed as the

Headmaster of the school, first on ad hoc basis and then permanently, by

order dated 4.4.1987. The school started receiving the grant-in-aid from

1.8.1987. Therefore, Rasananda had been appointed prior to the

educational institution becoming an aided institution.

After a new Managing Committee was constituted and

assumed office, Rasananda’s service was terminated, against which order

he preferred an appeal before the State Education Tribunal under Section

10-A(3) of the Orissa Education Act, 1963. The Tribunal set aside the

termination order on the ground that ‘prior approval’ of the competent

authority was not taken prior to terminating his service and therefore,

direction was issued to reinstate Rasananda in the post of Headmaster.

That order of the Tribunal came to be challenged by the Managing

Committee before the High Court. Since admittedly ‘prior approval’ of the

concerned authority as required under section 10-A(I) of the Act had not

been taken, the termination of the service of Rasananda, without
8

obtaining ‘prior approval’ of the authority was declared to be invalid and

the finding of the Tribunal was up-held by this Court in paragraph-4 of

the said judgment.

8. In contrast to the facts of Majhipada M.E.School, in the

present case, the respondent claims to have been appointed as an

Additional Teacher in the year 1992, after the institution had become

aided. In other words, while Rasananda had been appointed prior to the

institution coming to the fold of G.I.A., in the present case, the

respondent was appointed after the institution i.e. Jawahar Smruti

Bidyapitha had come into G.I.A. Scheme. The second fact of great

significance is that, in the case of Majhipada M.E. School, the

termination was made without complying with the requirement of Section

10-A of the Education Act, which required ‘prior approval’ for termination

and such a requirement was held to be ‘mandatory’.

9. While dealing with Majhipada M.E. School’s case, various

other contentions were also taken into consideration by this Court since

the learned counsel for the petitioner-Managing Committee therein,

raised a contention that continuance of Rasananda in the school beyond

six months of his first appointment was in violation of Rule-5(8) of the

1974 Rules, inasmuch as ‘prior approval’ of the concerned authority had

not been taken for his ‘appointment’ as required by the Rules. Therefore,

it was contended that the appointment of Rasananda in the school
9

beyond the period of six months was void, for which reason prior approval

contemplated by Section 10-A(1) of the Act was not required to be taken.

In paragraph-6 of the judgment, this Court dealt with the

issues raised in the case and came to hold that the first question does not

present any problem, as the school having become aided on 1.8.1987, the

Rules which are meant for aided institutions would not have applied to

the cases of teachers appointed before 1.8.1987. On this ground itself,

the contentions raised by the learned counsel for the petitioner were

rejected.

10. It is important to note here that the facts of the present case

are distinctly different. The school in question i.e. Jawahar Smruti

Bidyapitha, Badhei became aided prior to 1992 and therefore, 1974 Rules

which are meant for ‘aided institutions’ would have total application to

the appointment of the respondent, since admittedly he had been

appointed much after the school had become aided. Therefore, the facts of

the present case are clearly distinct from the facts of the case of

Majhipada M.E.School.

Considering the importance of the issues raised and the

consequence of the impact of such a decision, in Majhipada M.E.School’s

case, this Court sought for assistance of other Senior counsel and

considered their contentions raised in course of argument.
10

Reference was made to the proviso to Rule-5(8) and the Court

found some force in the contention that the proviso would indicate that if

appointment of a teacher is against the provision of Rule 5(8), his

appointment is not to become invalid in any way, but appropriate action

shall be taken against the Managing Committee. Reference was also made

to the letter dated 22.8.1977 issued by the Education and Youth Services

Department and printed at pages 739-40 of Panda’s Orissa Education

Manual, 1990 Edition which has dealt with the subject of extension of

service of teachers appointed on ad hoc basis beyond six months in aided

High and M.E. Schools and prior approval of the Government to extend

the term of appointment beyond six months as required by Rule-5(9) of

the 1974 Rules may be taken to have been accorded.

Reliance was placed on the aforesaid letter for the purpose of

indicating that, even though Rule-5(9) speaks of ‘prior approval’, post

facto approval was accorded by the Government by a general

communication covering a large number of cases. The Court also took

into consideration its own experience in the matter of ‘prior approval’ as

required under Rule-5(9) was rarely taken by the concerned authority and

the matter was referred to the authority ‘after the appointment’ is made

by the Managing Committee, and the concerned authority thereafter

accords approval retrospectively with effect from the permissible date.

Therefore, it was held that the strict letter of the rules has not been
11

insisted upon and the Court declined to upset the ‘general convention’

that any appointment made ‘without prior approval’ would be illegal in

the eye of law.

11. Referring to the principles of ‘contemporanea expositio’ and

the judgment of the Supreme Court in the case of K.P.Varghese Vrs.

Income Tax Officer, (1983) 4 SCC 173 as well as various other

judgments and Authors, this Court came to the conclusion that, in

construing a statute Courts will give much weight to the interpretation

put upon it at the time of its enactment by those whose duty it has been

to construe, execute and apply. Accordingly, this Court laid down the

requirement of the Rule relating to ‘prior approval’ as mere approval,

which can be ‘post facto’ also. This Court held that it would be

unreasonable as it would unsettle the settled practice, if the Court holds

that the letter of the law, which requires ‘prior approval’, must mean what

it says and giving of approval afterwards would not meet the requirement

of law. Therefore, in order to make the provision reasonable, the same

was wholly read down.

In paragraph-14 of the said judgment this Court held that

because of lack of prior approval, appointment of a teacher cannot be

regarded to be invalid. But then, what view has to be taken regarding the

validity of the appointment, if there be no approval even afterwards ? This

question was answered by stating that the answer would depend on the
12

fact as to who is questioning the appointment. If the approving authority

raises this question, the same would be permissible and what it too can

do is to refuse approval, the effect of which would be that the teacher

cannot continue after the approval is refused. This action would not

amount to invalidation of the very appointment, so much so as to regard

the same as void, because of which it could even be suggested that the

teacher was not entitled to receive his salary for the period of service

rendered by him prior to the date of refusal of the approval which would

have disastrous consequences. We cannot permit such a consequence to

take effect, because in such a case the teacher was not even entitled to

receive his salary, an effort may be made to recover the same from him.

In paragraph-18 of the said judgment, this Court has

expressed its view that it is not necessary to delve into the matter as to

whether appointment of teacher without prior approval is void or

voidable. It was held that we have taken this stand because, as already

observed, we would not regard the appointment made without prior

approval as void. This apart, the controversy as to when an action or

order is void and when it is voidable is too complicated and we do not

think it necessary to enter into the mess or quagmire.

12. On a detailed analysis of the case of Majhipada M.E. School

(supra), the facts of that case are distinct from the facts of the present

case as noted herein above. In so far as the issue of ‘prior approval’ is
13

concerned, it would be pertinent also to take note of the amendment

brought by the State by the Orissa Act No.13 of 1994, requiring ‘prior

permission’ for establishment of educational institutions, since the State

wanted to stop the mushroom growth of the educational institutions.

Obviously, Orissa Act No.13 of 1994 was not available for consideration

in the case of Majhipada M.E.School (supra) which was decided on

21.02.1992. We are of the view that the learned Single Judge failed to

consider the legal requirements ‘prior to creation of the post’. Whenever

an additional section teacher post is required, 1974 Rules itself required

‘prior sanction of the post’ itself whereafter only, consideration for filling

up the post would arise. In the present case admittedly the institution

had never sought for any approval or creation of any Additional post and

consequently, it had no right to fill up the said post and that too by

appointing the respondent without prior approval and whose name does

not find place in the Select list prepared by the Selection Board.

13. What is most important to note here that the respondent was

appointed in the year 1992 as an Additional Section teacher much after

the school in question had already come to the fold of Grant-in-aid and

therefore, the institution was receiving aid prior to the date of

appointment of the respondent. Admittedly, therefore, 1974 Rules would

apply to the respondent. In the present case, it is the admitted case of the

parties, that no approval either for “creation of the post” or for
14

“appointment of Additional teacher” was ever sought for nor approved.

Rule-5(8) clearly mandates that all appointments in aided institutions

shall be made from the list provided by the Selection Board. The

Managing Committee could make temporary appointment for a maximum

period of six months but that too, after approval of the Inspector of

Schools. In the present case, no such approval was granted and

subsequent to the disposal of the earlier writ application i.e. OJC No.7213

of 1997 on 14.7.1997, the Inspector of Schools came to reject the

representation of the respondent.

Therefore, while the facts of the present case is clearly

distinct from the facts dealt with in Majhipada M.E.School’s case, we are

of the view that the learned Single Judge erred in misconstruing the

judgment of this Court in the aforesaid case by holding that post facto

approval would be obtained as a matter of right. We are further of the

view that the learned Single Judge also erred in directing the ‘creation of

a post’, since the competency for creation of a post lies only with the

authority vested with such authority under the Act and such a direction

in the absence of any application being made by the institution for

creation of the post was clearly opposed the stipulation contained in the

1974 Rules.

14. Considering the circumstances noted herein above and the

views expressed by us, we allow the writ appeal and set aside the
15

judgment passed by the learned Single Judge. But keeping in view the

judgment passed by this Court in the case of Majhipada M.E. School

(supra) and in particular, the principles laid down in paragraph-14

thereof, we are of the view that the appointing authority had the authority

either approve or reject approval of the appointment of the respondent

and since the appointing authority refused to accord approval by the

order dated 31.12.1997 under Annexure-2, the same may only operate

prospectively and, therefore, while allowing the writ appeal, we direct

that since the institution in question, utilized the services of the

respondent, the respondent shall be entitled to grant-in-aid till the date of

refusal to accord approval i.e. 31.12.1997.

With the aforesaid direction, the writ appeal is allowed.

…………………….

I.Mahanty, J.

…………………….

V.Gopala Gowda, C.J.





ORISSA HIGH COURT; CUTTACK
September        , 2010/ KCP.