High Court Kerala High Court

The Corporate Manager vs Josephine Sherly Paul on 2 November, 2009

Kerala High Court
The Corporate Manager vs Josephine Sherly Paul on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1060 of 2008()


1. THE CORPORATE MANAGER, CMS SCHOOLS,
                      ...  Petitioner
2. THE PRINCIPAL,

                        Vs



1. JOSEPHINE SHERLY PAUL, W/O.P.MATHAI,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE DEPUTY DIRECTOR (EDUCATION)

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

6. SMT.ALICE PAUL,

7. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.BABU VARGHESE

                For Respondent  :SRI.S.SUBHASH CHAND

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

 Dated :02/11/2009

 O R D E R
     K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                 ------------------------------
               W.A. Nos.1060 and 1063 of 2008
                 ------------------------------

            Dated this, the 2nd day of November, 2009


                          JUDGMENT

Balakrishnan Nair, J.

These appeals are directed against the judgment of

the learned Single Judge in O.P.No.38429 of 2002 filed by the

first respondent, Smt.Josephine Sherly Paul. W.A.No.1060 of

2008 is treated as the main case for the purpose of referring

to the parties and the exhibits.

2. The first respondent is at present working as

Lower Grade Hindi Teacher in the C.M.S. Higher Secondary

School at Mallappally. There was dispute concerning her

posting at Kalavankode in Cherthala, her re-transfer to

Mallappally and the alleged non-joining duty etc. But, in view

of the judgment of the learned Single Judge, which is under

appeal, the only dispute that survives for consideration by the

Division Bench is concerning the claim of the first respondent

WA Nos.1060 and 1063 of 2009

– 2 –

for transfer to CMS High School at Pallom. The claim of the

first respondent for payment of salary for the period from

12.2.2002 to 4.3.2003 has been resolved to the satisfaction of

the first respondent. Since the Government did not file any

appeal against the judgment, we need not go into the said

part of the decision of the learned Single Judge. But, in the

judgment under appeal, there is a direction to accommodate

the first respondent/writ petitioner at CMS High School,

Pallom, if necessary by transferring the 6th respondent. In

view of the said direction, W.A.No.1060 of 2008 is preferred

by the Manager of the Corporate Educational Agency and the

Principal of CMS Higher Secondary School, Mallappally and

W.A.No.1063 of 2008 by the 6th respondent.

3. According to the first respondent/writ petitioner,

she is senior and therefore, by virtue of Rule 10(1) of Chapter

XIV-A of Kerala Education Rules, she is entitled to get posting

at Pallom. The above said rule permits deviation from the

seniority rule to the extent of 25%. The deviation can be

WA Nos.1060 and 1063 of 2009

– 3 –

made to make the transfer on compassionate grounds. The

sixth respondent was transferred to Pallom overlooking the

seniority of the first respondent on compassionate grounds.

The learned Single Judge interfered with the transfer based on

the finding that transfer order does not spell out the reason

for transferring the sixth respondent. The learned Single

Judge also took the view that presence of aged parents cannot

be a ground for overlooking the seniority rule, as aged

parents are there in all families. Attacking the above finding

of the learned Single Judge, the learned counsel for the

appellants, submitted that the father of the sixth respondent

is critically ill with heart disease and her mother is physically

challenged. Therefore, it is not a case of presence of aged

parents alone, but there are special grounds for showing

compassion. So, the learned Single Judge should not have

interfered with the said order, it is submitted. The learned

counsel for the first respondent/writ petitioner, on the other

hand, pointed out that, the sixth respondent though junior has

been continuing at Pallom for the last several years whereas

WA Nos.1060 and 1063 of 2009

– 4 –

first respondent has got only two years for retirement and so,

at the fag end of her service, she is entitled to be given a

posting in her native place. The first respondent also pointed

out that she has also parents who are more aged than the

parents of the sixth respondent.

4. The Manager is bound to issue transfer orders

having regard to the seniority of the incumbents involved,

ordinarily. If special grounds are available, the Manager can

deviate from the seniority rule, upto an extent of 25%.

Regarding the said deviation, an aggrieved teacher has a right

of appeal before the Director of Public Instruction. This Court

while exercising the power of judicial review, can examine

whether the order was within jurisdiction. Normally, this

Court should not have entertained a writ petition filed against

a communication issued by the Manager. Not that no writ will

lie against a Manager, but there are other forums to consider

the grievance raised by the petitioner. This Court, grappling

with the issue of pendency of cases, should not normally

WA Nos.1060 and 1063 of 2009

– 5 –

entertain matters which could be effectively considered by

statutory authorities and forums and should confine itself

dealing with matters which this Court alone can handle. Of

course, if the learned Single Judge has found that the transfer

order was effected by the Manager without jurisdiction, then

the interference may be sustained. Broadly there is no

dispute that Manager has jurisdiction to order transfer as the

one ordered in this case. But, while exercising that power, he

may stray out of jurisdiction by considering irrelevant matters

or omitting to consider relevant matters. But, we find there is

no jurisdictional error in this case. Therefore, the direction of

the learned Single Judge to post the first respondent in the

place of sixth respondent was not warranted having regard to

the limited scope of the power of judicial review exercised by

this Court. But, whether the decision of the Manager in

favour of the sixth respondent is justifiable on facts can be

considered by the appellate authority. The said authority can

look into the factual disputes involved in the case and weigh

the relevant merits of the contentions of the parties and issue

WA Nos.1060 and 1063 of 2009

– 6 –

appropriate orders. So, the remedy of the first respondent

against the refusal of the Manager to post her at Pallom and

the decision to retain there the sixth respondent who is

relatively junior to her, can be challenged by filing an appeal

under Rule 10(5) of Chapter XIV-A, of the K.E.R. before the

D.P.I. Since the matter was pending before this Court for a

long time, it is ordered that, if the first respondent files an

appeal within one month from today, against the omission of

the Manager to post her at Pallom, the D.P.I. shall hear and

dispose of the appeal as expeditiously as possible, after

affording an opportunity of being heard to the first

respondent, the Manager and the sixth respondent, without

being influenced by anything said in the judgment of the

learned Single Judge.

5. The first respondent has got a case that because of

the interim order passed by this Court, the monetary benefits

payable to her as per the judgment under appeal have

not so far been released. If that be so, the respondents 4 and

WA Nos.1060 and 1063 of 2009

– 7 –

5 shall take necessary steps to release the monetary benefits

payable as per the judgment under appeal to the first

respondent within two months from the date of production of

a copy of this judgment. If the pay revision benefits have not

so far been released, the said respondents shall also take

steps to release the pay revision arrears due to her.

With the above directions, the Writ Appeals are

disposed of.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Bhavadasan,
Judge.

DK.

(True copy)