High Court Kerala High Court

Ummulqura Secondary School vs Islamic Primary School on 21 December, 2009

Kerala High Court
Ummulqura Secondary School vs Islamic Primary School on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 95 of 2009()


1. UMMULQURA SECONDARY SCHOOL
                      ...  Petitioner

                        Vs



1. ISLAMIC PRIMARY SCHOOL
                       ...       Respondent

2. MAJMA'S PUBLIC SCHOOL,

3. K.C.JAMALUDHEEN MUSLIYAR MEMORIAL PUBLIC

4. STATE OF KERALA, REP. BY ITS SECRETARY

5. DIRECTOR OF PUBLIC INSTRUCTIONAS,

6. DEPUTY DIRECTOR OF EDUCATION, MALAPPURAM

7. DEPUTY DIRECTOR OF EDUCATION, KOZHIKODE.

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SMT.S.KARTHIKA

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

 Dated :21/12/2009

 O R D E R
                                             C.R.




             K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.A. Nos. 95, 98, 247, 260, 269,
                           453, 670 and 1327 of 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 21st day of December, 2009.

                                       JUDGMENT

Balakrishnan Nair, J,

The point that arises for decision in these appeals is

whether the Government can grant recognition to a school,

which was remaining unrecognised, from day one of its

establishment. A few writ petitions were filed before this

Court by persons, running aided/recognised schools,

challenging the decision of the Government and also the

follow-up proceedings of the Director of Public Instruction, to

grant recognition to certain unrecognised schools, which were

functioning for the last few years in Malappuram and

Kasaragod Districts. Since the very same point arose for

decision in all the writ petitions, the learned Single Judge heard

and allowed them by a common judgment dated 20.10.2008.

W.A.95/2009 & con. cases. 2

Challenging the said judgment, the affected respondents have

preferred these appeals. Therefore, they are heard and disposed of

by this common judgment.

W.A.247 of 2009.

2. This appeal is treated as the main case for the purpose of

referring to the facts and documents. The fifth respondent in W.P.

(C) 11126 of 2008 is the appellant. The first respondent herein

was the writ petitioner. The first respondent is running an aided

High School in Moonniyur in Malappuram District. The

appellant/5th respondent was running an unrecognised English

Medium High School within the vicinity of the first respondent’s

School. The State Government issued Ext.P3 order dated

13.6.2007, containing its policy on opening of new schools,

upgrading of existing schools, granting recognition to

unrecognised schools, issuing NOC to CBSE/ICSE Schools etc.

While so, the Government issued Ext.P1 communication dated

6.3.2008, asking the Director of Public Instruction (for short “DPI)

W.A.95/2009 & con. cases. 3

to arrange to publish a list of schools, mentioned in that

communication as a preliminary notification for grant of

recognition, in the Gazette, immediately. Serial No.9 in Ext.P1 is

Nibras Secondary School, Moonniyur, Malappuram, run by the

appellant. Pursuant to that, the DPI published Ext.R5(a)

notification dated 28.3.2008 in the Kerala Gazette dated

10.4.2008. The list of schools appended to that notification

included the appellant’s school, which was shown as Serial No.9.

The said notification stated that the schools mentioned therein are

proposed to be recognised. Those who have objections were

called upon to file their objections.

3. According to the first respondent, the steps taken under

Exts.P1 and R5(a) were illegal and contrary to the provisions of

Rule 2 and Rule 2A of Chapter V of the Kerala Education Rules

( for short “KER”). Further, the aforementioned actions run

contrary to the law laid down in Ext.P2 judgment of the Apex

Court and also against the provisions of Ext.P3 order. The policy

W.A.95/2009 & con. cases. 4

contained in Ext.P3 was, in fact, not to recognise unrecognised

unaided schools. But, an exception to that policy was made in

relation to areas, where members of the educationally backward

Muslim community reside, in Malappuram, Kasaragod,

Kozhikode, Kannur and Wayanad Districts, subject to certain

conditions. The relevant portion of the said Government Order

reads as follows:

“2. Recognition of Unaided Schools and NOC for

CBSE/ICSE Schools

1. As a policy, un-aided unrecognised schools will not

be given recognition.

2. In order to overcome the educational backwardness

of the Muslim Community, recognition will be granted

and NOC for starting CBSE/ICSE schools shall be

issued to those unaided schools satisfying the following

conditions apart from those specified in the Kerala

Education Rules as the Government are convinced that

extreme educational backwardness among the members

of the Muslim Community persists in certain areas of

Malappuram, Kozhikode, Kasargod, Kannur, and

W.A.95/2009 & con. cases. 5

Wayanad Districts. Accordingly applications will be

limited to the above districts alone. The Additional

conditions are the following:

a) The school shall have started functioning on or

before 01.06.2000.

b) The School shall have a minimum of 500 students on

its roll.

c) The school shall have classes from 1 to 10.

d) The school shall be functioning in a socially and

educationally backward locality.”

According to the first respondent, the policy contained in Ext.P3

could be implemented only in accordance with the provisions of

the Kerala Education Act and Rules. But, the action taken under

Ext.P1 and Ext.R5(a) is clearly illegal. Raising these grounds, the

writ petition was filed. The appellant/fifth respondent, one of the

contesting respondents, filed a detailed counter affidavit and an

additional counter affidavit, resisting the prayers in the writ

petition. The first respondent/petitioner filed a reply affidavit. The

learned Single Judge, after hearing both sides, allowed the writ

W.A.95/2009 & con. cases. 6

petition and quashed Ext.P1 order of the Government and Ext.R5

(a) notification of the DPI. Feeling aggrieved by the said decision

of the learned Single Judge, this appeal is preferred.

4. We heard Sri.P.K.Suresh Kumar, the learned counsel

for the appellant, Sri.V.A. Mohammed, the learned counsel for the

first respondent and the learned Government Pleader for

respondents 7 to 15. We also heard the learned counsel M/s. K.

Jaju Babu and Elvin Peter, who appeared in the connected Writ

Appeals.

5. The learned counsel for the appellant submitted that

Rule 2A applies only to opening of new schools and does not

cover recognition of existing schools. For that, according to the

learned counsel, the relevant rule is Rule 17. It is submitted that

the appellant satisfies all the conditions in Rule 17, except the one

in sub-rule (i) thereof. When the Government decided to grant

recognition to the appellant’s School, it should be taken that the

Government had invoked its power under Rule 3 of Chapter I of

W.A.95/2009 & con. cases. 7

the KER. If that be so, there is nothing illegal with the

proceedings of the Government and the DPI. In support of the

contention that the Government had invoked its power under Rule

3 of Chapter I of the K.E.R., the learned counsel relied on the

decision reported in Cannanore District Muslim Educational

Association v. State of Kerala (2008(2) KLT 879). Special

reference was made to paragraph 23, wherein the grant of new

schools to Managers of Colleges on delinking of Pre-degree

courses was sustained, relying on Rule 3 of Chapter I of the KER.

6. The learned counsel for the first respondent

supported the views of the learned Single Judge. The learned

Government Pleader submitted that the Government have accepted

the judgment and issued consequential notification under Rule 2

of Chapter V of the KER, proposing the places where the unaided

schools are to be recognised. The notification dated 18.9.2009 is

published in the Gazette dated 6.10.2009. Ward Nos. 11 and 19 of

W.A.95/2009 & con. cases. 8

Moonniyur Grama Panchayat are included as places proposed for

recognition of unaided schools in Malappuram District. The

appellant’s school is functioning in that area.

7. Before dealing with the rival contentions, we will

refer to the statutory provisions dealing with recognition of

schools. Schools are generally classified into Government Schools

and private schools. Private Schools are further classified into

aided schools and recognised schools. Sub-section (7) of Section

2 of the Kerala Education Act (for short, “the Act”) defines ‘private

school’. As per the definition, ‘private school’ means an aided or

recognised school. ‘Aided School’ is defined in Section 2(1) as a

private school, which is recognised and is receiving aid from the

Government. Under Rule 2(8) ‘recognised school’ means a private

school recognised by the Government under this Act. Section 3 of

the Act deals with establishment and recognition of schools.

Section 3 reads as follows:

W.A.95/2009 & con. cases. 9

“3. Establishment and recognition of schools:-

(1) The Government may regulate the primary

and other stages of education and courses of

instructions in Government and private schools.

(2) The Government shall take, from time to time,

such steps as they may consider necessary or

expedient, for the purpose of providing facilities for

general education, special education and for the

training of teachers.

(3) The Government may, for the purpose of

providing such facilities:-

(a) establish and maintain schools; or

(b) permit any person or body of persons to

establish and maintain aided schools; or

(c) recognise any school established and

maintained by any person or body of persons.

(4) All existing schools shall be deemed to have

been established in accordance with the Act:

Provided that the educational agency of an aided

school existing at the commencement of this section

may, at any time within one month of such

W.A.95/2009 & con. cases. 10

commencement, after giving notice to the Government

of its intention so to do, opt to run the school as a

recognised school, subject to the condition that the

services of the teachers and other members of the staff

of the school shall not be dispensed with or their

conditions of service under the management varied to

their disadvantage on account of the exercise of this

option.

(5) After the commencement of this Act, the

establishment of a new school or the opening of a

higher class in any private school shall be subject to

the provisions of this Act, and the rules made

thereunder and any school or higher class established

or opened otherwise than in accordance with such

provisions shall not be entitled to be recognised by the

Government.” (emphasis supplied)

Sub-section (5) of Section 3 quoted above clearly shows that any

school established or opened otherwise than in accordance with

the provisions of the Act and the Rules made thereunder shall not

W.A.95/2009 & con. cases. 11

be entitled to be recognised by the Government. The relevant rules

concerning opening and recognition of schools are contained in

Chapter V of the KER. Sub-rule (5) of Rule 1 reads as follows:

“1(5) The opening of schools by an Educational

Agency and their recognition shall be governed by the

procedure laid down in the rules below and they shall

apply mutatis mutandis to the opening and recognition

of new standards. Permission to open and for

recognition for each standard shall be separately

obtained.”(emphasis supplied)

The rules mentioned in the above quoted sub-rule are Rules 2 and

2A. Rule 2(1) reads as follows:

“2.Procedure for determining the area where new

schools are to be opened or existing schools

ungraded-(1)The Director may, from time to time,

prepare two lists, one in respect of aided schools and

the other in respect of recognised schools, indicating

the localities where new schools of any or all grads are

to be opened and existing Lower Primary School or

W.A.95/2009 & con. cases. 12

Upper Primary Schools or both are to be upgraded. In

preparing such lists he shall take into consideration the

following:

(a) the existing schools in and around the locality

in which new schools are to be opened or existing

schools are to be upgraded;

(b) the strength of the several standards and the

accommodation available in each of the existing

schools in that locality;

(c) The distance from each of the existing schools

to the area where new schools are proposed to be

opened or to the area where existing schools are to be

upgraded;

(d) the educational needs of the locality with

reference to the habitation and backwardness of the

area; and

(e) other matters which he considers relevant and

necessary in this connection.

Explanation:- for the removal of doubts it is hereby

clarified that it shall not be necessary to prepare the

two lists simultaneously and that it shall be open to the

Director to prepare only one of the lists.” (emphasis

supplied)

W.A.95/2009 & con. cases. 13

Sub-rule (2) of Rule 2 provides that the Director shall publish the

list mentioned in sub-rule (1) in the official gazette, inviting

objections. The objections shall be enquired into by the

educational officers and the enquiry reports will be submitted to

the Director. The Director will consider them and send them to the

Government along with his recommendations under sub-rule (3).

Sub-rule (4) provides that the Government after scrutinizing all the

records may approve the list, with or without modification and

forward it to the Director, who, in turn, will publish the list so

approved by the Government in the Gazette. Rule 2A deals with

invitation of applications for opening of new schools and

upgrading of existing Schools in the areas notified under Rule 2(4).

The said rule reads as follows:

“2A. Applications for opening of new schools and

upgrading of existing schools – (1) After the

publication of the final list of the areas where new

schools of any or all grades are to be opened or

existing Lower Primary Schools or Upper Primary

W.A.95/2009 & con. cases. 14

Schools or both are to be upgraded the Director shall,

by a notification in the Gazette call for applications for

the opening of New schools of any or all grades and for

raising of the grade of existing Lower Primary Schools

or Upper Primary Schools or both in the area

specified.

(2) Applications for opening of new schools or

for raising of grade of existing schools shall be

submitted only in response to the notification published

by the Director. Applications received otherwise shall

not be considered. The applications shall be submitted

to the District Educational Officer of the area

concerned in form No.1 with 4 copies of the application

and enclosures within one month from the date of

publication of the notification under sub-rule (1).

(3) On receipt of the applications for permission

to open new schools or for upgrading of existing

schools, the District Educational Officer shall make

such enquiries as he may deem fit as to the correctness

of the statements made in the application and other

relevant matters regarding such applications and

W.A.95/2009 & con. cases. 15

forward the applications with his report thereon to the

Director within one month from the last date for

submitting applications under sub-rule (2).

(4) The Director on receipt of the applications

with the report of the District Educational Officer shall

forward the applications with his report to Government

within one month from the last date for forwarding the

report by the District Educational Officer.

(5) The Government shall consider the

applications in the light of the report of the District

Educational Officer and the Director and other

relevant matters which the Government think necessary

to be considered in this connection and shall take a

final decision and publish their decision in the Gazette

with the list containing necessary particulars within

one month from the last date for forwarding the report

by the Director.

(6) Applications for permission to open a new

standard in an existing school during any school year

not involving the raising of the grade of the school

shall be submitted to the District Educational Officer in

charge of the area in form 1 in triplicate.

(7) x x x

W.A.95/2009 & con. cases. 16

(8) The Government may, by notification in the

Gazette, extend any period specified in sub-rules (3),

(4) and (5) for reasons to be stated in the notification.”

8. Sub-rule (1) of Rule 2 specifically mentions about

two lists, one in respect of aided schools and the other in respect of

recognised schools. Rule 2A does not mention about any

particular list, but it governs both the lists mentioned in sub rule (1)

of Rule 2. Therefore, recognition of a school as an unaided school

can be granted only in a place identified under Rule 2, in respect of

which applications were invited under Rule 2A. Without

following the procedure provided under Rules 2 and 2A, we think,

no school can be recognised. But, the learned counsel for the

appellant relied on Rule 17 of the Rules, which deals with the

recognition of existing schools. But, sub-rule (1) of Rule 17 says

that a school opened with the permission under Rule 11 alone can

be granted recognition. Rule 11 deals with the grant of permission

to open schools included in the development plan approved by the

Government. Development plan mentioned in that rule is the plan

W.A.95/2009 & con. cases. 17

prepared by the District Planning Committee and approved by the

Government, while preparing the State plan. In this context, it is

fruitful to refer Section 17 of the Act. Sub section (1) of Section

17 reads as follows:

“17.Establishment of District Educational Authority-

(1) For the purpose of associating people with the

administration of education and to preserve and

stimulate local interest in education affairs, each

District Planning Committee constituted under Section

53 of the Kerala Municipality Act, 1994 (20 of 1994),

shall establish a District Educational Authority having

jurisdiction in the district.”

For the purpose of associating people with the administration of

education and to preserve and stimulate local interest in

educational affairs, each District Planning Committee constituted

under Section 53 of the Kerala Municipality Act, 1994, shall

establish a District Educational Authority having jurisdiction in

the District. Section 18 deals with the functions of the District

W.A.95/2009 & con. cases. 18

Educational Authority, which includes opening of new schools or

upgrading of existing schools. Section 18A deals with the

formation of Educational Development Committee for each school

by the local authority concerned. Sections 17 to 18A were

introduced by way of an amendment on 12.5.2000, as part of

entrusting the management of Government schools to the District

Panchayats and Grama Panchayats. Section 5A was introduced on

12.5.2000, which deals with handing over the management of

Government Schools and that of aided Schools taken over by the

Government to the Local Authorities. Section 53 of the Kerala

Municipality Act deals with the formation of a District Planning

Committee for each district by the Government, consisting of the

members specified in sub-section (2) thereof. Sub-section (10)

thereof provides that the Committee shall prepare a draft

development plan of Panchayats and Municipalities in the District,

which, if approved by the Government, will be included in the

State plan. Rule 11 of Chapter V of the K.E.R. refers to the power

W.A.95/2009 & con. cases. 19

of the Government to open schools included in the development

plan. The said plan is the plan prepared by the District Planning

Committee with the junction of the Educational Authority

concerned. That is clear from Notes (i) and (ii) of Rule 11, which

reads as follows:

“Note (i) A copy of the order shall be furnished to the

Local Educational Authority (if any).

(ii) No school which has not been included in the

development plan of the Educational Authority, if any,

shall be opened.”

Note (ii) quoted above, specifically says that no school, which has

not been included in the development plan of the Educational

Authority shall be opened. So, the power of the Government to

open new schools is subject to the condition of their inclusion in

the development plan of the Educational Authority. Recognition

under Rule 17 contemplates a school opened under Rule 11.

Therefore, the reliance placed by the learned counsel on Rule 17,

to support the impugned action of the Government and the

W.A.95/2009 & con. cases. 20

Director, is plainly untenable. Further, since the appellant does

not have a case that the school was established under Rule 11,

there is no question of application of Rule 17.

9. Since we have already found that even for

recognising a school, the procedures prescribed under Rules 2 and

2A of Chapter V of the K.E.R., have to be followed, the

unauthorised and illegal functioning of a school for sometime will

not confer any right on the appellant to seek recognition or

empower the Government to grant recognition de hors the

provisions of Rule 2 and Rule 2A of Chapter V of the K.E.R. It is

so declared. The decision in Cannanore District Muslim

Educational Association’s Case (Supra) has no application to the

facts of this case. The provisions of Rule 3 of Chapter I of the

K.E.R. cannot be invoked for sustaining the impugned orders in

view of S.3(5) of the Act.

10. In the result, we find no reason to interfere with the

judgment under appeal and therefore the writ appeal is dismissed.

W.A.95/2009 & con. cases.      21



W.A. Nos. 95, 98, 260, 269,
453, 670 and 1327 of 2009

In view of the dismissal of W.A. 247 of 2009, these

appeals are also dismissed.

K. Balakrishnan Nair,
Judge

P. Bhavadasan,
Judge

sb.