High Court Kerala High Court

V. Reshmi vs The Director Of Public … on 9 July, 2010

Kerala High Court
V. Reshmi vs The Director Of Public … on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27270 of 2003(U)


1. V. RESHMI, U.P.S.A.,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTION,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE MANAGER, A.G.R.M.H.S.S.,

4. B. SURESH, H.S.A. (MATHS),

5. P.K. SAJEENA, U.P.S.A.,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :SRI.B.RAGUNATHAN

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :09/07/2010

 O R D E R
                         C.T.RAVIKUMAR, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 27270 of 2003 U
             ```````````````````````````````````````````````````````
                 Dated this the 9th day of July, 2010

                            J U D G M E N T

The petitioner was appointed as Upper Primary School

Assistant in a regular vacancy in A.G.R.M.H.S.S., Vallikunnam on

24-08-1998. Prior to the said appointment, she had worked in the

said school against a leave vacancy from 30-06-1998 to 05-08-

1998. The aforesaid appointments were approved by the

competent education authorities. While so, a vacancy of H.S.A.

(Mathematics) arose in the school on 24-08-2001 consequent to

the availing of leave without allowance for five years by one

Smt.Lathakumari. She had actually availed leave for five years

from 24-08-2001. According to the petitioner, she was the rightful

claimant under Rule 43 of Chapter XIV-A of the Kerala Education

Rules to be appointed against the said vacancy. However, the

third respondent appointed the fourth respondent against the said

post of H.S.A. Aggrieved by the appointment of the fourth

respondent, the petitioner submitted Ext.P1 representation before

the second respondent requesting not to approve the appointment.

However, no action was taken thereon. The fifth respondent

WPC.27270/2003
: 2 :

raised a claim for appointment against the aforesaid post and she

had approached this Court by filing O.P.No.28869/2001,

challenging the appointment of the fourth respondent as H.S.A.

(Mathematics). The said original petition was disposed of along

with certain other connected original petitions and

W.A.No.621/2002 as per common judgment dated 20-09-2002. In

terms of the aforesaid common judgment dated 20-09-2002, the

second respondent passed Ext.P3 order dated 27-05-2003. It is

the contention of the petitioner that as per Ext.P3, the second

respondent has recognised the rightful claim of the petitioner. It

was found therein that the petitioner is senior to the fifth

respondent and, therefore, only in case, the petitioner relinquished

her claim for promotion, the fifth respondent could claim for such

promotion. In the meanwhile, the fourth respondent, who was

actually appointed against the aforesaid vacancy, approached this

Court by filing O.P.No.22510/2003. His contention therein was

that his appointment against the vacancy that occurred on 24-08-

2001 was also approved and, therefore, he is entitled to get salary

attached to the said post. The said original petition was disposed

WPC.27270/2003
: 3 :

of, on 15-07-2003, directing the second respondent to take action

in the matter of disbursement of salary. Thereupon, the second

respondent conducted a hearing in the matter on 16-08-2003. The

petitioner has raised all his contentions before the second

respondent and contended that the appointment of the fourth

respondent ignoring his better claim was illegal and liable to be

interfered with. According to the petitioner, though a hearing was

conducted on 16-08-2003, no action was taken by the second

respondent either to cancel the appointment of the fourth

respondent and to promote the petitioner against the said post. It

is in the said circumstances that the petitioner has approached

this Court with a prayer to quash the order appointing the fourth

respondent and its approval. The further prayer of the petitioner is

that she should be declared as the rightful claimant entitled to get

promotion under Rule 43 of Chapter XIV-A of the Kerala Education

Rules as H.S.A.(Mathematics) in the vacancy that arose on 24-08-

2001 in the school.

2. A counter affidavit has been filed by the first

respondent in this writ petition. The fact that a leave vacancy

WPC.27270/2003
: 4 :

occurred on 24-08-2001 in the category of H.S.A.(Mathematics) in

the third respondent’s school has been admitted thereunder. It is

also stated therein that the fourth respondent, who was appointed

against the aforesaid vacancy, was a fresh hand. A scanning of

the statement in the counter affidavit would reveal that virtually the

first respondent supports the contentions raised by the petitioner.

Even according to the first respondent, the petitioner was the

rightful claimant against the said post and it was overlooking the

claim of the petitioner under Rule 43 of Chapter XIV-A of the

Kerala Education Rules that the third respondent appointed a

fresh hand, the fourth respondent, against the said vacancy. It is

also stated thereunder that based on Ext.P1 representation

submitted by the petitioner, the first respondent found the

appointment of the fourth respondent as irregular and accordingly,

the salary due to the fourth respondent was not paid. That apart,

it is stated thereunder that the first respondent requested the

second respondent to cancel the irregular appointment of the

fourth respondent as per letter No.B4-8977/02 dated 24-07-2003.

It is also admitted thereunder that in the light of the common

WPC.27270/2003
: 5 :

judgment in O.P.No.28869/2001 and W.A.No.621/2002 and

connected cases, the second respondent considered the rival

claims and issued Ext.P3 order, confirming the rightful claim of the

petitioner for appointment to the post of H.S.A.(Mathematics)

under Rule 43 of Chapter XIV-A of the Kerala Education Rules

against the aforesaid vacancy. Further, it is stated thereunder that

pursuant to the judgment in O.P. No.22510/2003 filed by the fourth

respondent herein, the second respondent has conducted a

hearing on 16-08-2003. After hearing the petitioner, the fourth

respondent and others concerned, the second respondent found

the petitioner as the rightful claimant for the aforesaid post and

accordingly rejected the claim of the fourth respondent herein for

salary.

3. Evidently, the fourth respondent is a fresh hand and

the third respondent has appointed the fourth respondent against

the leave vacancy that occurred on 24-08-2001. According to me,

the action on the part of the second respondent in issuing Ext.P3

and finding the petitioner as the rightful claimant for appointment

against the aforesaid vacancy is in tune with the relevant

WPC.27270/2003
: 6 :

provisions under the Kerala Education Rules. Being a fresh hand,

the appointment of the fourth respondent against the vacancy that

occurred on 24-08-2001 could not have been found legal. That

apart, in compliance with the directions in O.P. No.22510/2003,

the second respondent considered the request of the fourth

respondent and rejected his claim for salary. In the case of the

fifth respondent, evidently, as per Ext.P3, it was found that the

petitioner is senior to the fifth respondent and, therefore, only in

case the petitioner relinquished her claim for promotion, the fifth

respondent could aspire for a promotion. In fact, as is obvious

from the counter affidavit filed by the first respondent, the

competent authorities found the petitioner as the rightful claimant

against the said post and rightly rejected the claim of the others.

4. Despite the receipt of notice in this proceedings,

respondents 4 and 5 did not choose to appear before this Court in

the proceedings. The third respondent Manager did not file any

counter affidavit in this writ petition. As noticed hereinbefore, the

first respondent, who filed a counter affidavit, virtually supported

the claim of the petitioner. It is stated thereunder that the second

WPC.27270/2003
: 7 :

respondent has found the petitioner as the rightful claimant for

appointment against the said vacancy that occurred on 24-08-

2001. However, the prayer of the petitioner to quash the order

appointing and approving the appointment of the fourth

respondent cannot be considered for the simple reason that the

said order was not produced before this Court. However, as

already noticed, the fourth respondent did not choose to appear

and defend the case despite receipt of notice in this writ petition.

That apart, the authorities, based on decisions of this Court on

earlier occasions, held the petitioner as the rightful claimant for the

post of HSA(Mathematics) occurred on 24-08-2001 and rightly

rejected the claims of respondents 4 and 5.

5. In the said circumstances, I am of the view that the

petitioner is entitled to get the declaration sought for. Accordingly,

it is declared that the petitioner was the rightful claimant entitled to

get promotion under Rule 43 of Chapter XIV-A of the Kerala

Education Rules as H.S.A.(Mathematics) in the leave vacancy that

arose on 24-08-2001. Consequently, there will be a further

direction to respondents 1 and 3 to cancel the appointment and

WPC.27270/2003
: 8 :

approval of appointment given to the fourth respondent as H.S.A.

(Mathematics) against the aforesaid vacancy that arose on 24-08-

2001. The petitioner will be entitled to service benefits flowing out

of this judgment.

The writ petition is disposed of as above.

Sd/-

(C.T.RAVIKUMAR, JUDGE)
aks

// True Copy //

P.A. To Judge