High Court Kerala High Court

The Manager vs State Of Kerala on 28 November, 2006

Kerala High Court
The Manager vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18003 of 2006(R)


1. THE MANAGER,
                      ...  Petitioner
2. MINI A.K.,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :28/11/2006

 O R D E R
                                 K.M.JOSEPH, J.

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

                    W.P.(C).No. 18003 OF 2006

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

              Dated this the 28th day of November,2006.


                                JUDGMENT

Case of the petitioners is as follows:

First petitioner is the manager. Second petitioner is a

teacher appointed with effect from 01-11-2000 to 04-01-2001 as

H.S.A. against a leave vacancy of Smt.Anitha (Natural Science).

Initially the approval sought of her appointment was rejected by

the D.E.O. as also by the Deputy Director on the ground tha,t the

school is a newly upgraded one and the manager has to absorb

the protected teachers. Thereafter, on the basis of Ext.P1 issued

by the Director of Public Instruction, by Ext.P6 D.E.O granted

approval to the said appointment against the leave vacancy. On

31-03-01, the Headmistress of the school retired from service.

Against the said vacancy, one Smt. Radhamma (Natural Science)

was promoted as Headmistress with effect from 01-06-2001.

Against the consequential vacancy of H.S.A. (Natural Science)

second petitioner came to be appointed as H.S.A. (Natural

Science) vide Ext.P7 order. The District Educational Officer

declined the approval on the ground that there is no protected

WPC No.18003/06 2

teacher. By Ext.P2 the Deputy Director allowed appeal. Manager

resubmitted the proposal before the D.E.O. for approval. By

Ext.P3, D.E.O. again rejected the approval on the ground that the

subject ratio is not satisfied in the appointment of the second

petitioner.

2. First petitioner preferred revision before the Government.

That came to be rejected by Ext.P4. Against the same, first

petitioner preferred a review petition. That came to be rejected

by Ext.P5. Petitioners challenge Exts.P3 to P5 orders. It is to be

noted that in Ext.P5 Government has in fact cancelled the

approval granted to the appointment of the second petitioner

against the leave vacancy vide Ext.P6.

3. In Ext.P4, two reasons are given. Firstly it is stated that

during 2000-01 the sanctioned post of Physical Science in the

school were 4 and only three teachers were appointed and for the

natural science two posts were sanctioned against which three

teachers were working. It is stated that second petitioner is a

natural science hand while the dearth is in Physical Science. It is

also stated that absorption of protected teacher was not done.

Ext.P5 is an order passed on the purported review petition. It is

difficult to understand how a review petition is maintainable

against Ext.P4 under Rule 93 as only original orders can be

reviewed. Therefore Ext.P5 order can be treated as an order

WPC No.18003/06 3

passed without jurisdiction. In Ext.P5 of course it is inter-alia

stated that the position mentioned in Ext.P5 was not reported by

the DPI at the time of consideration and the very appointment of

the second petitioner in leave vacancy is irregular and it did not

satisfy subject ratio.

4. Learned counsel for the petitioner would contend that as

far as appointment of protected teacher is concerned, the

appointment of the second petitioner against the leave vacancy

cannot be questioned saying that protected teacher is not

appointed, as it was only a leave vacancy and there is no question

of appointing a protected teacher. it is further stated that the

said appointment was already approved on the basis of the

direction in Ext.P1 by Ext.P6 order. It is further stated that the

school was started in the year 1982 and a protected teacher was

in fact appointed. But she went back to her parent school in the

year 1984 and in the said vacancy, another protected teacher was

not appointed. But the appointment of the teacher other than

protected teacher came to be approved, it is pointed out. It is

further pointed out that the vacancy against which second

petitioner was appointed vide Ext.P7 was not a vacancy created

by vacating the office by the protected teacher. It is therefore

pointed out that the order providing protection could not stand in

the way of approval being granted to the second petitioner. As

WPC No.18003/06 4

far as subject ratio is concerned, relying on the staff fixation order

in question it is submitted that there were only 74 periods for

Physical Science and three teachers alone are necessary. It is

submitted that second petitioner though a Natural Science

candidate can be accommodated on the basis that minimum

subject requirement as far as HSA (Physical Science) stand

satisfied that there being three teachers to teach Physical

Science.. Petitioners rely on the decision of this court reported in

Bhanumathy v. State of Kerala 2000(2)KLT 470).

5. I heard learned Government Pleader also.

6. A perusal of Ext.P4 does not reflect these aspects being

considered. In such circumstances, I feel that the matter should

be re-considered by the Government. Accordingly, Exts. P4 and

P5 are quashed and a decision in the matter will be taken by the

first respondent in accordance with law after hearing the

petitioners and any other affected parties within two months from

the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

K.M.JOSEPH.

JUDGE.

sv.

WPC No.18003/06 5