Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rev. J.Mohan Raj vs The Principal Secretary
2021 Latest Caselaw 19383 Ker

Citation : 2021 Latest Caselaw 19383 Ker
Judgement Date : 16 September, 2021

Kerala High Court
Rev. J.Mohan Raj vs The Principal Secretary on 16 September, 2021
                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
      THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943
                            WA NO. 1097 OF 2021
 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 15768/2020 OF HIGH COURT
                           OF KERALA, ERNAKULAM

APPELLANT/3RD RESPONDENT:
            JUSTICE D. HARIPARANTHAMAN (RETD)
            AGED 64 YEARS,ADMINISTRATOR-IELC NO.47, ELDAMS ROAD,
            TEYNAMPET, CHENNAI, TAMIL NADU 600 018

           BY ADVS.SRI.KURIAN GEORGE KANNANTHANAM, SR.COUNSEL
           SRI.BABU JOSEPH KURUVATHAZHA
           SRI.K.S.ARCHANA
           SRI.M.G.SREEJITH

RESPONDENTS/PETITIONERS & RESPONDENTS 1 AND 2:
     1      REV. J. MOHAN RAJ,AGED 53 YEARS
            PRESIDENT, TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN
            CHURCH (IELC), C.L.H.S.S. COMPOUND, PEROORKADA P.O.,
            THIRUVANANTHAPURAM DISTRICT,    PIN 695 005

     2     CORPORATE MANAGEMENT OF LUTHERAN SCHOOLS
           TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN CHURCH (IELC),
           C.L.H.S.S. COMPOUND, PEROORKADA P.O., THIRUVANANTHAPURAM
           DISTRICT, PIN 695 005, REP.BY ITS MANAGER, REV. M. MOHANAN.

     3     REV. M. MOHANAN, MANAGER,CORPORATE MANAGEMENT OF LUTHERAN
           SCHOOLS, TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN CHURCH
           (IELC), C.L.H.S.S. COMPOUND, PEROORKADA P.O.,
           THIRUVANANTHAPURAM DISTRICT, PIN 695 005

     4     THE PRINCIPAL SECRETARY
           DEPARTMENT OF GENERAL EDUCATION, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM 695 001

     5     THE DIRECTOR OF GENERAL EDUCATION
           GENERAL EDUCATION DEPARTMENT, JAGATHI, THIRUVANANTHAPURAM
           DISTRICT, PIN 695 014

           BY ADVS.SRI.LIJU V.STEPHEN
           SRI.PREMCHAND R NAIR, SR.G.P.
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG WITH
WA.1100/2021, 1143/2021, 1146/2021, 1165/2021 AND 1166/2021, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                 :-2-:


                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
      THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943
                            WA NO. 1100 OF 2021
 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 17060/2020 OF HIGH COURT
                           OF KERALA, ERNAKULAM

APPELLANT/PETITIONER:
            JUSTICE D.HARIPARANTHAMAN (RETD),AGED 64 YEARS,S/O.DURAI
            SWAMI, NO.47, ELDAMS ROAD, TEYNAMPET, CHENNAI, TAMIL NADU
            600 018, RESIDING AT HOUSE NO.2, FIRST MAIN ROAD, KAMARAJ
            NAGAR, THIRUVANMIYUR, CHENNAI, TAMIL NADU 600 041 (INTERIM
            ADMINISTRATOR OF EVANGELICAL LUTHERAN CHURCH, APPOINTED BY
            THE HIGH COURT OF JUDICATURE, MADRAS), REP.BY HIS POWER OF
            ATTORNEY HOLDER, D.TITUS, S/O.LATE M.DEVADASAN, AGED 71
            YEARS, PONVILA,GCN 115, GC NAGAR, 2ND STREET, PEROORKKADA
            P.O., THIRUVANANTHAPURAM 695 005, KERALA

           BY ADVS.SRI.KURIAN GEORGE KANNANTHANAM, SR.COUNSEL
           SRI.BABU JOSEPH KURUVATHAZHA
           SRI.K.S.ARCHANA

RESPONDENTS/RESPONDENTS:
     1      STATE OF KERALA, REP.BY ITS PRINCIPAL SECRETARY TO
            GOVERNMENT, DEPARTMENT OF GENERAL EDUCATION, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM 695 001

     2     DIRECTOR OF GENERAL EDUCATION, GENERAL EDUCATION DEPARTMENT,
           JAGATHI, THIRUVANANTHAPURAM DISTRICT, PIN 695 014

     3     REV. M. MOHANAN, PASTOR, C.L.H.S.S. COMPOUND,
           PEROORKADA P.O., THIRUVANANTHAPURAM DISTRICT PIN 695 005

     4     DEPUTY DIRECTOR OF EDUCATION, KOCHAR ROAD, PAZHAYASALAI,
           VALIYASALAI, THIRUVANANTHAPURAM PIN 695 036
           BY ADVS.SRI.LIJU V.STEPHEN
           SRI.PREMCHAND R NAIR, SR.G.P.
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG WITH
WA.1097/2021, 1143/2021, 1146/2021, 1165/2021 AND 1166/2021, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                 :-3-:


                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
      THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943
                            WA NO. 1143 OF 2021
 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 17060/2020 OF HIGH COURT
                           OF KERALA, ERNAKULAM

APPELLANT/3RD RESPONDENT:
            REV.M.MOHANAN,AGED 52 YEARS,PASTOR, C.L.H.S.S.COMPOUND,
            PEROOKRKADA P.O., THIRUVANANTHAPURAM DISTRICT-695 005

           BY ADVS. SRI.LIJU.V.STEPHEN
           SMT.INDU SUSAN JACOB

RESPONDENTS/PETITIONER & RESPONDENTS 1, 2 & 4:
     1      JUSTICE D. HARIPARANTHAMAN (RETD.),AGED 64 YEARS,S/O. DURAI
            SWAMI, NO.47, ELDAMS ROAD, TEYNAMPET, CHENNAI, TAMIL NADU-
            600 018, RESIDING AT HOUSE NO.2, FIRST MAIN ROAD, KAMARAJ
            NAGAR, THIRUVANIYUR, CHENNAI, TAMIL NADU-600 041 (INTERIM
            ADMINISTRATOR OF EVANGELICAL LUTHERAN CHURCH, APPOINTED BY
            THE HIGH COURT OF JUDICATURE, MADRAS)REPRESENTED BY HIS
            POWER OF ATTORNEY HOLDER D.T.TITUS, S/O. LATE M.DEVADASAN,
            AGED 71 YEARS, PONVILA, GCN 115, GC NAGAR 2ND STREET,
            PEROORKKADA P.O., THIRUVANANTHAPURAM-695 005, KERALA

     2     STATE OF KERALA,REPRESENTED BY ITS PRINCIPAL SECRETARY TO
           GOVERNMENT, DEPARTMENT OF GENERAL EDUCATION, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPRUAM-695 001

     3     DIRECTOR OF GENERAL EDUCATION,GENERAL EDUCATION DEPARTMENT,
           JAGATHI, THIRUVANANTHAPURAM DISTRICT,PIN-695 014

     4     DEPUTY DIRECTOR OF EDUCATION,KOCHAR ROAD, PAZHAYASALAI,
           VALIYASALI, THIRUVANANTHAPRUAM,PIN-695 036
           BY ADVS.SRI.BABU JOSEPH KURUVATHAZHA
           SRI.PREMCHAND R NAIR, SR.G.P.
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG WITH
WA.1097/2021, 1100/2021, 1146/2021, 1165/2021 AND 1166/2021, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                 :-4-:



                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
      THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943
                            WA NO. 1146 OF 2021
 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 15768/2020 OF HIGH COURT
                           OF KERALA, ERNAKULAM

APPELLANTS/PETITIONERS:

     1     REV. J.MOHAN RAJ,AGED 52 YEARS
           PRESIDENT, TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN
           CHURCH (IELC), C.L.H.S.S. COMPOUND, PEROORKADA P.O.,
           THIRUVANANTHAPURAM DISTRICT-695005.

     2     CORPORATE MANAGEMENT OF LUTHERAN SCHOOLS,
           TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN CHURCH (IELC),
           C.L.H.S.S. COMPOUND, PEROORKADA P.O., THIRUVANANTHAPURAM
           DISTRICT-695005, REPRESENTED BY ITS MANAGER, REV. M.
           MOHANAN.

     3     REV. M. MOHANAN,MANAGER, CORPORATE MANAGEMENT OF LUTHERAN
           SCHOOLS, TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN CHURCH
           (IELC), C.L.H.S.S. COMPOUND, PEROORKADA P.O.,
           THIRUVANANTHAPURAM DISTRICT-695005.

           BY ADVS. SRI.LIJU.V.STEPHEN
           SMT.INDU SUSAN JACOB

RESPONDENTS/RESPONDENTS:

     1     THE PRINCIPAL SECRETARY,
           DEPARTMENT OF GENERAL EDUCATION, JAGATHI,
           THIRUVANANTHAPURAM DISTRICT-695014.

     2     THE DIRECTOR OF GENERAL EDUCATION,
           GENERAL EDUCATION DEPARTMENT, JAGATHI,
           THIRUVANANTHAPURAM DISTRICT-695014.
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                 :-5-:


     3     JUSTICE D. HARIPARANTHAMAN (RETD.),
           ADMINISTRATOR-IELC, NO.47, ELDAMS ROAD, TEYNAMPET, CHENNAI-
           600018.

           BY ADVS.SRI.BABU JOSEPH KURUVATHAZHA
           SRI.PREMCHAND R NAIR, SR.G.P.

      THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG

WITH WA.1097/2021, 1100/2021, 1143/2021,   1165/2021 AND 1166/2021, THE

COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                 :-6-:


                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                     &
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
      THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943
                            WA NO. 1165 OF 2021
 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 17060/2020 OF HIGH COURT
                           OF KERALA, ERNAKULAM

APPELLANT/THIRD PARTY:


           I.NELSON, S/O.ISSAC, AGED 82 YEARS,CHEMIBITTA VILLA,
           VALIYA KATTAKKAL,VENJARAMOODU P.O.,PIN-695607.

           BY ADVS. SRI.S.SREEKUMAR (SR.)
           SRI.P.MARTIN JOSE
           SRI.P.PRIJITH
           SRI.THOMAS P.KURUVILLA
           SRI.R.GITHESH
           SRI.AJAY BEN JOSE
           SRI.MANJUNATH MENON
           SMT.ANNA LINDA V.J
           SRI.NAVEEN A.VARKEY

RESPONDENTS/PETITIONER AND RESPONDENTS 1 TO 4


     1     JUSTICE D. HARIPARANTHAMAN (RETD.)
           AGED 64 YEARS, S/O. DURAI SWAMI, NO.47, ELDAMS ROAD,
           TEYNAMPET, CHENNAI, TAMIL NADU-600 018, RESIDING AT HOUSE
           NO.2, FIRST MAIN ROAD, KAMARAJ NAGAR, THIRUVANIYUR, CHENNAI,
           TAMIL NADU-600 041 (INTERIM ADMINISTRATOR OF EVANGELICAL
           LUTHERAN CHURCH, APPOINTED BY THE HIGH COURT OF JUDICATURE,
           MADRAS)REPRESENTED BY HIS POWER OF ATTORNEY HOLDER
           D.T.TITUS, S/O.LATE M.DEVADASAN, AGED 71 YEARS, PONVILA, GCN
           115, GC NAGAR, 2ND STREET, EROORKKADA P.O.,
           THIRUVANANTHAPURAM-695 005, KERALA

     2     STATE OF KERALA,REPRESENTED BY ITS PRINCIPAL SECRETARY TO
           GOVERNMENT, DEPARTMENT OF GENERAL EDUCATION, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPRUAM-695 001
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                    :-7-:


       3     DIRECTOR OF GENERAL EDUCATION,
             GENERAL EDUCATION DEPARTMENT, JAGATHI,
             THIRUVANANTHAPURAM DISTRICT,PIN-695 014

             REV.M.MOHANAN
       4     PASTOR, C.L.H.S.S.COMPOUND, PEROOKRKADA P.O.,
             THIRUVANANTHAPURAM DISTRICT-695 005

       5     DEPUTY DIRECTOR OF EDUCATION,
             KOCHAR ROAD, PAZHAYASALAI, VALIYASALI,
             THIRUVANANTHAPRUAM,PIN-695 036

             BY ADVS.SRI.BABU JOSEPH KURUVATHAZHA
             SRI.PREMCHAND R NAIR, SR.G.P.
             SRI.LIJU.V.STEPHEN
       THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG
WITH   WA.1097/2021,   1100/2021,   1143/2021,   1146/2021   AND   1166/2021,THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                   :-8-:



                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                      &

                THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.

         THURSDAY, THE 16TH DAY OF SEPTEMBER 2021 / 25TH BHADRA, 1943

                             WA NO. 1166 OF 2021

 AGAINST THE JUDGMENT DATED 22.7.2021 IN WP(C) 15768/2020 OF HIGH COURT

                            OF KERALA, ERNAKULAM

APPELLANT/THIRD PARTY:


              I.NELSON,S/O.ISSAC,AGED 82 YEARS,
              CHEMIBITTA VILLA, VALIYA KATTAKKAL,
              VENJARAMOODU P.O,PIN-695607.

              BY ADVS.SRI.S.SREEKUMAR (SR.)
              SRI.P.MARTIN JOSE
              SRI.THOMAS P.KURUVILLA
              SRI.MANJUNATH MENON
              SRI.AJAY BEN JOSE
              SRI.NAVEEN A.VARKEY
              SRI.HARIKRISHNAN S.
              SMT.ANNA LINDA V.J
              SRI.P.PRIJITH

RESPONDENTS/PETITIONERS 1 TO 3 AND RESPONDENTS 1 TO 3:

     1        REV. J. MOHAN RAJ, AGED 52 YEARS
              PRESIDENT, TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN
              CHURCH (IELC), C.L.H.S.S. COMPOUND, PEROORKADA P.O.,
              THIRUVANANTHAPURAM DISTRICT,   PIN 695 005
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                    :-9-:


       2     CORPORATE MANAGEMENT OF LUTHERAN SCHOOLS
             TRIVANDRUM SYNOD-INDIA EVANGELICAL LUTHERAN CHURCH (IELC),
             C.L.H.S.S. COMPOUND, PEROORKADA P.O., THIRUVANANTHAPURAM
             DISTRICT, PIN 695 005, REP.BY ITS MANAGER, REV. M. MOHANAN.

       3     REV. M. MOHANAN, MANAGER
             CORPORATE MANAGEMENT OF LUTHERAN SCHOOLS, TRIVANDRUM SYNOD-
             INDIA EVANGELICAL LUTHERAN CHURCH (IELC), C.L.H.S.S.
             COMPOUND, PEROORKADA P.O., THIRUVANANTHAPURAM DISTRICT,
             PIN 695 005

       4     THE PRINCIPAL SECRETARY,
             DEPARTMENT OF GENERAL EDUCATION, JAGATHI,
             THIRUVANANTHAPURAM DISTRICT-695014.

       5     THE DIRECTOR OF GENERAL EDUCATION
             GENERAL EDUCATION DEPARTMENT, JAGATHI,
             THIRUVANANTHAPURAM DISTRICT, PIN 695 014

       6     JUSTICE D. HARIPARANTHAMAN (RETD)
             ADMINISTRATOR-IELC NO.47, ELDAMS ROAD, TEYNAMPET,
             CHENNAI, TAMIL NADU 600 018
             BY ADVS.SRI.BABU JOSEPH KURUVATHAZHA
             SRI.PREMCHAND R NAIR, SR.G.P.
             SRI.LIJU.V.STEPHEN
       THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 16.09.2021, ALONG
WITH   WA.1097/2021,   1100/2021,   1143/2021,   1146/2021   AND   1165/2021,THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.NOs.1097, 1100, 1143,
1146, 1165 and 1166 of 2021

                                   :-10-:


                             JUDGMENT

A.K.JAYASANKARAN NAMBIAR, J.

All the above writ appeals impugn the common judgment dated

22.7.2021 of the learned single Judge in W.P.(C)Nos.15768/2020 and

17060/2020. Both the writ petitions were preferred impugning Ext.P15 order

dated 28.7.2020 of the Director of General Education that issued certain

directions with regard to the management of 23 schools established by the

India Evangelical Lutheran Church (IELC) in Kerala. The brief facts

necessary for disposal of these writ appeals are as follows;

2. The IELC has three synods under it - two of them at Ambur and

Nagarcoil in Tamil Nadu State and one at Thiruvananthapuram in Kerala

State. The educational institutions with which we are concerned in these writ

appeals come under the management of the Thiruvananthapuram synod of

the IELC. It would appear that on account of disputes that arose between

factions of members of the IELC under the various synods, litigation was

initiated in the State of Tamilnadu, which eventually reached the Madras

High Court, which court by a judgment dated 31.7.2018 in

TR.C.S.No.741/2017 and A.No.1695/2018, found it appropriate to appoint an

interim Administrator to supervise the management of the properties of, as

also the functioning of the various institutions under, the IELC. The court W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-11-:

directed the Administrator so appointed to take steps to hold an election to

elect office bearers to the executive committees, so that there would be a

quietus to the disputes brought before it in the litigations aforementioned. It

was accordingly that a retired Judge of the Madras High Court - Mr.Justice

D.Hariparanthaman - came to be appointed as the interim Administrator who

was authorised to take charge of the administration of the church with

immediate effect. It is not in dispute that the interim Administrator has since

taken charge of the administration of the church and the various institutions,

including educational institutions functioning under it. The dispute in the

instant writ appeals pertains to the appointment of a Manager to the

educational institutions functioning under Thiruvananthapuram synod of the

IELC.

3. The educational agency of the institutions under the corporate

management of the Thiruvananthapuram synod of IELC had appointed

Rev.M.Mohanan as its Manager for the period from 3.9.2013 to 3.9.2016. The

said appointment was in accordance with the approved by-laws of the

corporate educational agency, and was therefore duly approved by the

educational authorities in the State of Kerala in terms of the Kerala

Education Act and Rules. The said Rev.M.Mohanan was again reappointed for

a fresh term to cover the period from 3.9.2016 to 1.9.2019. During the W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-12-:

second tenure of the Manager, disputes arose, as noticed above, and

directions were issued by the Madras High Court in the civil litigations

pending before it. Consequently, when the second term of Rev.M.Mohanan, as

Manager of the educational institutions, came to an end on 1.9.2019, an issue

arose as to who should be appointed as the Manager for the subsequent

period? The issue arose because, as per the terms of the approved by-laws of

the corporate educational agency, a Manager could not be appointed for

more than two consecutive terms, of three years' duration each, and in the

absence of a new executive committee taking charge, another person could

not be appointed as Manager either. Under the said peculiar circumstances,

the educational agency appointed Rev.M.Mohanan for a further period of six

months from 1.9.2019 to 31.3.2020. This appointment was also approved by

the educational authorities under the KER. Immediately after the said

Rev.M.Mohanan assumed charge as Manager for the said period, he was

served with a letter dated 23.9.2019 issued by the Administrator asking him

to hand over the documents/keys pertaining to the educational institutions to

the said Administrator, who opined that the said course of action was in line

with the directions issued by the Madras High Court in the judgment referred

above. The Administrator, by another letter of the same date, also requested

the Director of General Education to recognise him as the Manager of the

educational institutions under the Thiruvananthapuram synod of IELC in lieu

of Rev.M.Mohanan. When no reply was forthcoming from the Director of W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-13-:

General Education, the Administrator approached this Court through W.P.

(C)No.2319/2020 praying for directions to be issued to the Director of

General Education. The said writ petition was heard along with W.P.

(C)No.35463/2019 that was preferred by Rev.M.Mohanan seeking a direction

to the Administrator not to interfere with or take over the management of the

corporate educational institutions functioning under the Thiruvananthapuram

synod. Both these writ petitions were disposed of by Ext.P9 judgment dated

9.3.2020, whereby the Director of General Education was directed to

consider the issue projected by both the petitioners within three weeks from

the date of receipt of a copy of the judgment after hearing the parties.

4. Probably on account of the intervening pandemic situation, the

Director of General Education could not pass the orders as directed by this

Court in Ext.P9 judgment within the time specified therein. This led

Rev.M.Mohanan to approach this Court through a fresh writ petition bearing

No.11952/2020 seeking a direction to the educational authorities to permit

him to continue as a Manager till such date as orders were passed by the

Director of General Education as earlier directed by this Court. By Ext.P12

interim order, this Court directed the Director of General Education to pass

orders pursuant to Ext.P9 judgment expeditiously and to produce the order

so passed before this Court on 29.7.2020. It would appear that, pursuant to W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-14-:

the said directions, the Director of General Education passed Ext.P15 order

dated 28.7.2020 and produced the same before this Court as directed by the

learned single Judge. Taking note of the said development, W.P.

(C)No.11952/2020 was closed by this Court. In Ext.P15 order of the Director

of General Education, the request of the Administrator for appointing him as

the Manager of the educational institutions under the corporate educational

agency was rejected. The request of Rev.M.Mohanan to continue as Manager

of the educational institutions was also rejected on the ground that the

approved bylaws of the corporate educational agency did not permit a

person, who had already held the office of Manager for two consecutive

three-year terms, to be appointed as the Manager for another consecutive

term. The management of the educational institutions was therefore

entrusted with the Deputy Director of Education, Thiruvananthapuram, till

such time as there was a resolution of the civil disputes and an appointment

of new Manager in accordance with the approved by-laws. We are told that

against the said order of the Director of General Education, a revision

petition has been preferred before the Government by the Administrator, and

the said revision petition is pending adjudication. It is while so that,

impugning the said order of the Director of General Education, both the writ

petitions, viz., W.P.(C)No.15768/2020 by Rev.M.Mohanan and W.P.

(C)No.17060/2020 by the Administrator were preferred before this court. W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-15-:

5. The learned Single Judge who considered the writ petitions

noticed the sequence of events enumerated above and was of the view that

the primary concern for this Court was to ensure that the Schools in question

were administered effectively by a competent individual who showed

deference to law and who would not act beyond the parameters of the

statutory mechanism under the Kerala Education Act and Rules. With this

objective in mind, the learned Judge proceeded to request both the parties,

namely Rev.M.Mohanan and the Administrator, to suggest names of

individuals with proven stature in society and whose credentials are beyond

controversy, for the purpose of directing the appointment of a suitable person

as Manager of the educational institutions pending resolution of the civil

disputes. After considering the various names suggested by the rival parties,

the learned Judge disposed the writ petitions by directing the Director of

General Education to issue an order appointing Dr.D.K.Satheesh, a former

Principal of the University College, Thiruvananthapuram, as the Manager of

the Schools. The learned Judge thereafter directed the Director General of

Education to make it clear in the orders appointing the Manager that he

would act expressly under the overall command and supervision of the

Administrator in terms of the directions of the Honourable High Court of

Madras.

W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-16-:

6. We have heard the learned Senior counsel Sri.Kurian George

Kannanthanam duly instructed by Sri.Babu Joseph Kuruvathazha on behalf of

the Administrator in W.A.Nos.1100/2021 and 1097/2021, Sri.Liju V.Stephen

learned counsel appearing for Rev.M.Mohanan in W.A.Nos.1143/2021 and

1146/2021 and the learned Senior counsel Sri.S.Sreekumar instructed by

Sri.P.Martin Jose appearing for Sri.I.Nelson a third party who obtained leave

of this Court for preferring W.A.Nos.1165 and 1166 of 2021.

7. On a consideration of the rival submissions and on a perusal of

the pleadings before us, we are of the view that there was no justification for

the learned single Judge to direct the appointment of a third person as the

pro tem Manager of the educational institutions under the

Thiruvananthapuram synod of IELC. From the facts already noticed in an

earlier part of this judgment it is clear that the factional disputes that arose

with regard to the administration of the church and its properties were

considered by the Madras High Court in suits and appeals before that court,

and by the judgment dated 31.7.2018, the court deemed it necessary to

appoint an Administrator to take charge of the administration of the Church

and all its synods. The said arrangement put in place by the Madras High

Court was with a view to safeguard the interests of the church and its

properties pending resolution of the disputes between its various factions, W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-17-:

and on finding that it was only through the conduct of an election to its

executive committee that there would be a true resolution of the disputes

between the said factions. The appointment of the Administrator, in that

context, must be seen as akin to the appointment of a receiver in civil

litigations and, accordingly, the role of the Administrator must be viewed as

intended to preserve the properties and interests of the church for the

benefit of the ultimate victor in the litigation.

8. Viewed thus, we are of the view that the management of the

educational institutions under the Corporate Educational agency in question

must ensure a continuity in the state of affairs that obtained at the time when

the disputes between the various factions arose. While proceeding on those

lines, however, we have to bear in mind that Rev.M.Mohanan, who was the

Manager of the educational institutions at the time when the disputes arose,

was already completing his second term as such, and as per the terms of the

approved by-laws of the corporate educational agency could not continue for

another term. We are of the view that on account of the peculiar

circumstances presented in these cases, as also the interim arrangement put

in place by the Madras High Court for management of the affairs of the

church till such time as an election is conducted, that would put a quietus to

the dispute among the rival factions, the continuance of Rev.M.Mohanan as W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-18-:

Manager of the educational institutions, subject to the supervision of the

interim Administrator, would have more legitimacy than entrusting the

management to a third person.

9. Accordingly, we direct that Rev.M.Mohanan be permitted to

function as the Manager of the educational institutions under the corporate

educational agency aforementioned for the period from 31.3.2020 till such

time as the elections are conducted, as directed by the Madras High Court,

and a new Manager elected in accordance with the by-laws. We make it clear

that during the said period, the discharge of managerial functions by

Rev.M.Mohanan will be subject to the overall supervision of the

Administrator Mr.Justice D.Hariparanthaman appointed by the Madras High

Court, and in the event of any difference of opinion arising between them, the

views of the Administrator shall prevail. We direct the Director General of

Education to approve the said arrangement in supersession of all earlier

orders of approval granted pursuant to the directions of the learned single

Judge, and thereafter issue instructions to all educational authorities under

the State to recognise the said arrangement in relation to the management of

the educational institutions under the corporate educational agency

aforementioned. The Director of General Education shall pass orders on the W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-19-:

above lines within three weeks from the date of receipt of a copy of this

judgment.

Taking note of the apprehension voiced by the learned counsel that it is

possible that appointments have already been made to the posts of teaching

and non-teaching staff in the various schools, and that there is a likelihood of

back-dated appointments also being made, we make it clear that the

educational authorities in the State shall grant approval only to such

appointments as bear the signature and seal of both - Rev.M.Mohanan and

the Administrator appointed by Madras High Court - on the appointment

order, and if the candidate in question satisfies the eligibility requirements

for the post in terms of the Kerala Education Act and Rules.

All pending interlocutory applications are closed.

Sd/-

A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

MOHAMMED NIAS C.P.

JUDGE ami/ W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-20-:

APPENDIX OF WA 1097/2021

APPELLANT'S ANNEXURE Annexure A1 TRUE COPY OF THE ORDER OF ORDER DATED 18.8.2021 ISSUED BY THE 5TH RESPONDENT, APPOINTING DR.D.K.SATHEESH AS MANAGER.

Annexure A2 TRUE COPY OF THE ORDER OF ORDER DATED 1.9.2021 ISSUED BY DR.D.K.SATHEESH, PROMOTING SMT.MOBLE JOSEPH, UPST, LUTHERAN HSS, SOUTH ARYAD, AS HST OF THE SAME SCHOOL Annexure A3 TRUE COPY OF THE ORDER OF APPOINTMENT DATED 1.9.2021 ISSUED BY DR.D.K.SATHEESH, APPOINTING MR.PRAVEEN C.G., AS UPST.

Annexure A4 TRUE COPY OF THE REPRESENTATION DATED 14.9.2021 SUBMITTED BY THE POWER OF ATTORNEY HOLDER OF THE APPELLANT BEFORE THE 5TH RESPONDENT.

W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-21-:

APPENDIX OF WA 1100/2021

APPELLANT'S ANNEXURE Annexure A1 TRUE COPY OF THE ORDER OF THE HON'BLE HIGH COURT OF JUDICATURE AT MADRAS DATED 8.2.2021 IN A.NO.2727/2020 AND C.S.NO.741/2017 AND A.NO.911/2020 AND A.

NO.8283/2019.

W.A.NOs.1097, 1100, 1143, 1146, 1165 and 1166 of 2021

:-22-:

APPENDIX OF WA 1166/2021

APPELLANT'S ANNEXURE Annexure A TRUE COPY OF RESULT OF ELECTION HELD ON 25.7.2018 PUBLISHED BY ELECTION COMMISSIONER

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter