High Court Kerala High Court

V. Prabhakaran vs The Secretary To General … on 7 July, 2010

Kerala High Court
V. Prabhakaran vs The Secretary To General … on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 944 of 2006()


1. V. PRABHAKARAN, LOWER PRIMARY SCHOOL
                      ...  Petitioner
2. RAMACHANDRAN, LOWER PRIMARY SCHOOL

                        Vs



1. THE SECRETARY TO GENERAL EDUCATION
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.K.MOHANA KANNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :07/07/2010

 O R D E R
              C.N.RAMACHANDRAN NAIR
                            &
                 P.S.GOPINATHAN, JJ.

               = = = = = = = = = = = = =
               Writ Appeal No.944 of 2006.
               = = = = = = = = = = = = =

            Dated this the 7th day of July, 2010.

                    J U D G M E N T

Gopinathan, J.

Assailing the judgment of the learned single Judge

dated 28.9.2005 in WP(C).No.984/2005, the unsuccessful

petitioners had come up in appeal. The petitioners, who

were holding TCH certificate issued by the Government of

Karnataka were appointed as Lower Primary School

Assistants in AMUP School, Kanmanam, Thanur in

Malappuram district. The 4th respondent, the Assistant

Educational Officer, Thanur declined to approve the

appointment for the reason that the certificates held by the

appellants were not approved by the State Government.

Though, the Manager went in appeal, he was not

successful. Therefore, the appellants, who were working

from 28.3.1994 were terminated with effect from the

WA.No.944 of 2006.

-: 2 :-

afternoon of 31.10.1995. Later, the State Government

approved the TCH holders for appointment in State service

and by GO.(MS)No.18/97/G.Edn. dated 17.1.1997 and GO

(MS)No.348/97/G.Edn. dated 2.9.1997 issued orders

directing to approve the service of the thrown out TCH

holders. The appellants moved the Government and

obtained order of approval of their appointment with effect

from 1995-’96. Though, the Manager assailed the said

order he was unsuccessful. The appointments of the

appellants were directed to be considered. In the light of

the above Government Orders, the Deputy Director of

Education directed the Manager to re-appoint the

appellants. Later, the first appellant was appointed in

KPNMUPS, Thanur and the second appellant was appointed

at AMLPS, Kormanthala and they joined duty with effect

from 12.8.1999.

2. Holders of Teachers Training Certificate (TTC)

who were appointed in the vacancy created by the

WA.No.944 of 2006.

-: 3 :-

termination of the appellants, though moved this Court

were unsuccessful. There were a series of litigations. By

Ext.P1 judgment dated 28.1.2004 in OP.No.6959/2003 filed

by the appellants and another, another Division Bench of

this Court clarified that:

“in view of the revisional order passed by the
Government setting aside the termination,
the entire period from the date of re-
appointment in 1994 should be counted for
their pensionary benefits.”

Quoting Ext.P1 judgment, the appellants preferred

representation to grant them monetary benefits from the

date of their initial appointment though Ext.P1 doesn’t

contain any order to that effect. Their request was turned

down by the authorities. Being aggrieved, they moved this

Court with the writ petition seeking a writ of mandamus

commanding the respondents to immediately disburse all

benefits to the appellants from the date of their initial

appointment as teachers with interest at the rate of 18%

per annum. The learned single Judge disposed the writ

WA.No.944 of 2006.

-: 4 :-

petition directing the respondents to pay the salary for the

period from 28.3.1994 till 31.10.1995 for which period they

had actually worked. Being aggrieved by the order

declining salary for the period they were kept out of service,

this writ appeal was filed with a delay of 98 days.

2. Notice was ordered on petition to condone the

delay. Notice to respondents 1 and 3 were acknowledged.

Notice to respondents 2 and 4 were returned. Appellants

were directed to remit fresh process. But, the appellant did

not care to remit the process fee though nearly four years

elapsed. Respondents 2 and 4, being the Deputy Director of

Education, Malappuram and the Assistant Educational

Officer, Thanur, the Government Pleader was asked to take

notice. He took notice. Accordingly, the petition to

condone the delay and the appeal were heard.

3. Ext.P1 judgment, being one delivered in a writ

petition filed by the appellants and another, would be

binding on the appellants. The relevant portion of Ext.P1

WA.No.944 of 2006.

-: 5 :-

which we quoted above would show that, in the earlier

round of litigation, this Court, after declining their claim for

salary from the initial date of appointment, ordered that for

the pensionary benefit, such period would be counted. In

view of Ext.P1, the appellants are, in fact, estoped from

moving another petition seeking a writ for the same relief.

However, the learned single Judge had directed the

respondents to disburse the salary for the period during

which they had actually worked. The learned single Judge

while declining the reliefs sought had found that Ext.P1

judgment would be binding upon the appellants. It could

not be ignored that the services of the appellants were

terminated by the Manager obviously for the reason that at

the time of appointment the certificates held by them were

not approved by the State Government. In the above

circumstance, it cannot be said that the services of the

appellants were terminated by the Manager with malafides.

The claim for salary during the period during which they

WA.No.944 of 2006.

-: 6 :-

had not actually worked was rightly rejected by the learned

single Judge. There is total lack of banafides in claiming

salary for the period during which the appellants had not

rendered any service. We find no reason to entertain this

appeal after condoning the delay. Accordingly, the petition

to condone the delay and the appeal are dismissed as

devoid of merit.

C.N.RAMACHANDRAN NAIR,
(Judge)

P.S.GOPINATHAN,
(Judge)

Kvs/-