High Court Kerala High Court

Thushara.M. vs The District Educaional Officer on 22 July, 2009

Kerala High Court
Thushara.M. vs The District Educaional Officer on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20506 of 2009(G)


1. THUSHARA.M., D/O.SHRI.E.CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EDUCAIONAL OFFICER,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE SECRETARY TO GOVERNMENT,

4. THE MANAGER, DURGA HIGHER SECONDARY

                For Petitioner  :SRI.K.SANEESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/07/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.20506 of 2009-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 22nd day of July, 2009.

                                 JUDGMENT

The petitioner was appointed as Upper Primary School Assistant in

the school managed by the 4th respondent, in the leave vacancy of one Smt.

Seema, for the period from 1.4.2008 to 30.3.2013. The leave was granted

by the Government as per Ext.P1 order. The petitioner was appointed on

12.6.2008 which is evident from Ext.P2 appointment order. The first

respondent District Educational Officer rejected the approval of

appointment of the petitioner as per Ext.P3 order, mainly because of G.O.

(P) No.104/2008/G.Edn. dated 10.6.2008 which is produced as Ext.P5

herein. Against Ext.P3, the Manager filed an appeal before the second

respondent which was also rejected as per Ext.P4.

2. This court in a batch of cases, reported in Unni Narayanan v.

State of Kerala (2009 (2) KLT 604) held that without amending the

statutory rules, a Government Order cannot be pressed into service. Ext.P5

herein was under challenge in those cases. It was held that “if the vacancy is

having a duration of one academic year or more, appointment can be made

to fill up the same. The term of appointment need not be co-terminus with

wpc 20506/2009 2

the term of the vacancy. If, in fact, the vacancy is having a duration of one

academic year or more, even if, there is some delay in making the

appointment, such appointment will have to be approved.” Ultimately, in

para 12, a direction was issued as follows:

“12. In the case of the writ petitioners in these cases, orders, if

any passed, approving their appointments on daily wage basis,

relying on Ext.P2 Government Order are quashed. All

appointments, whether pending approval or already rejected, shall

be considered/reconsidered by the Educational Officers concerned

and fresh orders shall be passed in the light of the declaration of

law made by us in W.P.(C) No.25176 of 2008. The salary found

due to be paid to the incumbents concerned shall be released

immediately. The action in this regard shall be completed within

six weeks from the date of production of a copy of this

judgment.”

3. Therefore, Exts.P3 and P4 are quashed. There will be a direction

to the first respondent to pass fresh orders regarding the approval of

appointment of the petitioner, in the light of the findings rendered by the

Division Bench in the above decision. Appropriate orders shall be passed

within a period of two months from the date of receipt of a copy of this

judgment. The petitioner will produce a copy of the writ petition along with

wpc 20506/2009 3

a copy of this judgment before the first respondent for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/