Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vimala Hridaya High School vs Anitha K.R
2024 Latest Caselaw 6184 Ker

Citation : 2024 Latest Caselaw 6184 Ker
Judgement Date : 29 February, 2024

Kerala High Court

Vimala Hridaya High School vs Anitha K.R on 29 February, 2024

Author: A.Muhamed Mustaque

Bench: A.Muhamed Mustaque

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
         THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                &
        THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN
 THURSDAY, THE 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                              1945
                       WA NO.295 OF 2024
 AGAINST THE JUDGMENT DATED 25.01.2024 IN WP(C) 30465/2021
                          -----------
APPELLANTS:

    1      VIMALA HRIDAYA HIGH SCHOOL, VIRALY,
           UCHAKKADA.P.O., NEYYATTINKARA TALUK,
           THIRUVANANTHAPURAM DISTRICT,
           REPRESENTED BY ITS CORPORATE MANAGER,
           PIN - 695506.

    2      SR REXIA MARY, AGED 55 YEARS,
           D/O. LATE ALBERT, MANAGER,
           VIMALA ELIDAYA HIGH SCHOOL, VIRALY,
           UCHAKKADA P.O., NEYATTINKARA TALUK,
           THIRUVANANTHAPURAM DISTRICT,
           PIN - 695506.

           BY ADVS.
           P.CHANDRASEKHAR
           P.V.VENUGOPAL



RESPONDENTS:

    1      STATE OF KERALA, REPRESENTED BY SECRETARY
           TO GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
           THIRUVANANTHAPURAM, E-MAIL ID-
           SECY.GEDU@,KERALA.GOVT.IN, PIN - 695001.

    2      THE DIRECTOR OF GENERAL EDUCATION(DGE),
           OFFICE OF THE DGE, JAGATHY,
           THIRUVANANTHAPURAM, E-MAIL ID DIRECTOR.GE@
           KERALA.GOV.IN, PIN-95014.

    3      THE DEPUTY DIRECTOR OF EDUCATION,
           OFFICE OF THE DEPUTY DIRECTOR OF EDUCATION,
           KILLIPPALAM, CHALAI.P.O.,
 W.A.Nos.289 & 295/2024      2



           THIRUVANANTHAPURAM E-MAIL ID DDETVM. DGE@
           KERALA.GOV.IN, PIN CODE-695036.

     4     THE DISTRICT EDUCATIONAL OFFICER(D.E.O),
           OFFICE OF THE D.E.O AT NEYYATTINKARA E-MAIL ID
           [email protected], PIN695121.

     5     ANITHA.K.R, TEACHER, AGED 53 YEARS,
           VIMALA HRIDAYA HIGH SCHOOL, VIRALY,
           UCHAKKADA.P.O, NEYYATTINKARA TALUK,
           THIRUVANANTHAPURAM DISTRICT, E-MAIL ID,
           PIN - 695506.

     6     SR.SHERLY W., AGED 52 YEARS,
           D/O.WILLIAM, TEACHER IN -CHARGE,
           VIMALA HRIDAYA HIGH SCHOOL, VIRALY,
           UCHAKKADA.P.O, NEYYATTINKARA TALUK,
           THIRUVANANTHAPURAM DISTRICT, E-MAIL ID SR.
           SHERLYIPHIN @ GMAILCOM, PIN-95506.

           BY SENIOR GOVERNMENT PLEADER, SRI.A.J.VARGHESE



THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 29.02.2024,
ALONG WITH WA.289/2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 W.A.Nos.289 & 295/2024           3




            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
          THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE
                                     &
         THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN
 THURSDAY, THE 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA,
                                1945
                         WA NO. 289 OF 2024
AGAINST THE JUDGMENT DATED 25.01.2024 IN WP(C) 40718/2022
                               -------


APPELLANT:

             VIMALA HRIDAYA HIGH SCHOOL,
             VIRALY, UCHAKKADA P.O., NEYYATTINKARA TALUK,
             THIRUVANANTHAPURAM, REPRESENTED BY ITS
             CORPORATE MANAGER, PIN - 695506.

             BY ADVS.
             P.CHANDRASEKHAR
             P.V.VENUGOPAL




RESPONDENTS:

     1       ANITHA K.R., AGED 54 YEARS,
             TEACHER, VIMALA HRIDAYA HIGH SCHOOL,
             VIRALY, UCHAKKADA P.O., NEYYATINKARA,
             THIRUVANANTHAPURAM, RESIDING AT ANITHA NIVAS,
             EITHUKONDAKAM, AMARAVILA P.O.,
             THIRUVANANTHAPURAM, PIN - 695122.

     2       DIRECTOR OF PUBLIC INSTRUCTION,
             DIRECTORATE OF PUBLIC INSTRUCTION, JAGATHY,
             THIRUVANANTHAPURAM, PIN - 695014.
 W.A.Nos.289 & 295/2024      4



     3     DEPUTY DIRECTOR OF EDUCATION,
           OFFICE OF THE DEPUTY DIRECTOR OF EDUCATION,
           KILLIPPALAM, CHALAI P.O., THIRUVANANTHAPURAM,
           PIN - 695036.

     4     SMT.SHERLY W., TEACHER-IN-CHARGE, VIMALA
           HRIDAYA HIGH SCHOOL, VIRALY, UCHAKKADA P.O.,
           NEYYATTINKARA TALUK, THIRUVANANTHAPURAM,
           PIN - 695506.

           BY SRI.A.J.VARGHESE, SENIOR GOVERNMENT PLEADER



THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 29.02.2024,
ALONG WITH WA.295/2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 W.A.Nos.289 & 295/2024         5




                            JUDGMENT

[W.A.Nos.295/2024 & 289/2024]

A.Muhamed Mustque, J.

The vacancy in the school arose on 01.06.2020. The

Manager made a temporary appointment appointing a

teacher-in-charge, Sr.Sherly in the above vacancy.

Admittedly, Smt.Anitha K.R., a teacher with 20 years of

service, is the only qualified teacher in the school for

appointment to the post of Headmaster/Headmistress.

On a complaint made by Anitha K.R., the Deputy Director

of Education found that giving a temporary charge to an

unqualified person is illegal and directed to appoint

Anitha K.R. as Headmistress. This was called in question

before the learned Single Judge. Anitha K.R. also

approached this Court to implement the order. The

learned Single Judge found that Anitha K.R. is the only

qualified candidate for appointment as Headmistress and

directed the Manager to appoint her as Headmistress.

The learned Single Judge further ordered that on failure,

proceedings shall be initiated against the Manager under

Chapter XIV of the Kerala Education Rules, 1959 (for

short, KER). The common order is called in question by

the Manager.

2. We heard the learned counsel for the

appellants Sri.P.Chandrasekhar at length.

3. The learned counsel for the appellants

submitted that the learned Single Judge erred in

declaring that Anitha K.R. is entitled to be appointed as

Headmistress as the power to appoint Headmistress falls

within the domain of the Manager. Further it was argued

that Anitha K.R. had relinquished the claim for

appointment as Headmistress and therefore, she cannot

now claim for appointment as Headmistress.

4. After adverting to the facts and circumstances,

we note that when the vacancy arose on 01.06.2020, no

other teacher was qualified. The teacher in charge had

only 9 years of experience. Under the relevant provisions

of KER, only a qualified teacher who has continuous

experience of 12 years alone can be appointed as

Headmaster/Headmistress. We do not find any error in

the impugned judgment warranting interference by this

Court. The declaration has been given by the learned

Single Judge, finding that the Manager failed to

discharge the statutory duties cast upon him under the

law. It is in that context, the declaration has been given

and Anitha K.R. is entitled to be appointed as

Headmistress. Absolutely, no merit in these writ appeals.

Accordingly, the writ appeals are dismissed.

The Manager is directed to comply with the order

within one week from today.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

SHOBA ANNAMMA EAPEN JUDGE ln

PETITIONER'S ANNEXURES:

ANNEXURE A1 TRUE COPY OF THE CERTIFICATE ISSUED TO THE 4TH RESPONDENT FOR HAVING PASSED ACCOUNT TEST LOWER.

ANNEXURE A2 A TRUE COPY OF THE CERTIFICATE DATED21-02-2022 ISSUED TO THE 4TH RESPONDENT FOR HAVING PASSED THE TEST IN KERALA EDUCATION ACT AND RULES.

ANNEXURE A3 A TRUE COPY OF THE APPOINTMENT ORDER DATED 01-06-2023 OF THE APPELLANT.

PETITIONERS' ANNEXURES:

ANNEXURE A1 A TRUE COPY OF THE CERTIFICATE ISSUED TO THE 6TH RESPONDENT FOR HAVING PASSED ACCOUNT TEST LOWER

ANNEXURE A2 A TRUE COPY OF THE CERTIFICATE DATED 21 -02-2022 ISSUED TO THE 6TH RESPONDENT FOR HAVING PASSED THE TEST IN KERALA EDUCATION ACT AND RULES

ANNEXURE A3 A TRUE COPY OF THE APPOINTMENT ORDER DATED 01-06-2023 OF THE 2ND APPELLANT

 
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