Citation : 2024 Latest Caselaw 14157 Ker
Judgement Date : 29 May, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.
WEDNESDAY, THE 29TH DAY OF MAY 2024 / 8TH JYAISHTA, 1946
WP(C) NO. 24097 OF 2021
PETITIONER:
REETHA.R
AGED 30 YEARS
WIFE OF S. RATHEESH, ASSISTANT TEACHER,
KITTA THARAKAN SENIOR BASIC SCHOOL, KARIPPODE,
KOLLENGODE, PALAKKAD DISTRICT 678 503
BY ADV V.A.MUHAMMED
RESPONDENTS:
1 THE STATE OF KERALA
REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
THIRUVANANTHAPURAM 695 001
2 THE DIRECTOR OF GENERAL EDUCATION,
JAGATHY, THIRUVANANTHAPURAM 695 014
3 THE DEPUTY DIRECTOR OF EDUCATION
CIVIL STATION, KUNNATHURMEDU, PALAKKAD 678 001
4 THE DISTRICT EDUCATIONAL OFFICER
MUNICIPAL COMPLEX, ROBINSON ROAD,
SULTANPET, PALAKKAD 678 014
5 THE ASSISTANT EDUCATIONAL OFFICER
ANAMARI ROAD, KOLLENGODE,
PALAKKAD DISTRICT 678 506
6 THE MANAGER
KITTA THARAKAN SENIOR BASIC SCHOOL, KARIPPODE,
KOLLENGODE, PALAKKAD DISTRICT 678 503
7 THE HEADMASTER
KITTA THARAKAN SENIOR BASIC SCHOOL, KARIPPODE,
KOLLENGODE, PALAKKAD DISTRICT 678 503
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
2
8 SMT. SARANYA U
LPSA. KITTA THARAKAN SENIOR BASIC SCHOOL,
KARIPPODE, KOLLENGODE, PALAKKAD DISTRICT 678
503
BY ADVS.
NISHA BOSE - GOVERNMENT PLEADER
SAJAN VARGHEESE K.
U.BALAGANGADHARAN
LIJU. M.P
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 29.05.2024, ALONG WITH WP(C).23102/2023,
24814/2021, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
3
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.
WEDNESDAY, THE 29TH DAY OF MAY 2024 / 8TH JYAISHTA, 1946
WP(C) NO. 23102 OF 2023
PETITIONER:
REETHA.R
AGED 33 YEARS
W/O RATHEESH.S, ASSISTANT TEACHER, K.T. SENIOR
BASIC SCHOOL, KARIPPODE, KOLLENGODE P.O.,
PALAKKAD DISTRICT, PIN - 678506
BY ADVS.
GEORGE ABRAHAM
JOBY D JOSEPH
MARY CATHERINE PRIYANKA P.S.
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY SECRETARY TO GOVERNMENT,
GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 THE DIRECTOR OF GENERAL EDUCATION
JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
3 THE DEPUTY DIRECTOR OF EDUCATION
CIVIL STATION, PALAKKAD DISTRICT, PIN - 678001
4 THE DISTRICT EDUCATIONAL OFFICER
MUNICIPAL COMPELX, ROBINSON ROAD,
PALAKKAD DISTRICT, PIN - 678014
5 THE ASSISTANT EDUCATIONAL OFFICER
ANAMARI ROAD, KOLLENGODE, PALAKKAD DISTRICT,
PIN - 678506
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
4
6 THE MANAGER
K.T. SENIOR BASIC SCHOOL, KARIPPODE,
KOLLENGODE P.O., PALAKKAD DISTRICT, PIN -
678506
7 SMT. SARANYA.U
LPSA, K.T. SENIOR BASIC SCHOOL, KARIPPODE,
KOLLENGODE P.O., PALAKKAD DISTRICT, PIN -
678506
BY ADVS.
SAJAN VARGHEESE K. K
BALAGANGADGARAN UNIKKAT
LIJU. M.P(K/3405/1999)
NISHA BOSE - GOVERNMENT PLEADER
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 29.05.2024, ALONG WITH WP(C).24097/2021 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
5
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.
WEDNESDAY, THE 29TH DAY OF MAY 2024 / 8TH JYAISHTA, 1946
WP(C) NO. 24814 OF 2021
PETITIONER:
SARANYA. U
AGED 32 YEARS
W/O SUBRAMANIAN V, ASSISTANT (LPSA), K.S.B
SCHOOL, KARIPPODE, PALAKKAD-678503, RESIDING AT
DEVI NILAYAM, EAST VILLAGE, PALLAVUR P.O,
PALAKKAD-678688.
BY ADV U.BALAGANGADHARAN
RESPONDENTS:
1 STATE OF KERALA
STATE OF KERALA, REPRESENTED BY THE SECRETARY,
GENERAL EDUCATION DEPARTMENT, GOVERNMENT
SECRETARIAT, THIRUVANANTHAPURAM-695001.
2 THE DIRECTOR OF GENERAL EDUCATION
(FORMER DIRECTOR OF PUBLIC INSTRUCTIONS),
D.P.I.OFFICE, JAGATHY, THIRUVANANTHAPURAM-
695014.
3 THE DEPUTY DIRECTOR OF EDUCATION (D.D.E)
CIVIL STATION, PALAKKAD-678001.
4 THE DISTRICT EDUCATIONAL OFFICER (D.E.O)
MUNICIPAL BUILDING, ROBINSON ROAD, PALAKKAD-
678001.
5 THE ASSISTANT EDUCATIONAL OFFICER (A.E.O)
KOLLENGODE, PALAKKAD-678506.
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
6
6 THE MANAGER
K.S.B.SCHOOL, KARIPPODE, PALAKKAD-678503.
7 REETA R.
UPSA, K.S.B.SCHOOL, KARIPODE, PALAKKAD-678503.
BY ADVS.
SAJAN VARGHEESE K.
LIJU. M.P(K/3405/19
JOPHY POTHEN KANDANKARY
NISHA BOSE - GOVERNMENT PLEADER
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 29.05.2024, ALONG WITH WP(C).24097/2021 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
7
JUDGMENT
[WP(C) Nos.24097/2021, 23102/2023, 24814/2021]
In all the three writ petitions, the common issue that arises
pertains to the appointment of the petitioners herein, as
LPST/UPST, in K.S.B. School, Karippode, which is managed by
the sixth respondent in W.P(C) No.24814/2021. For convenience,
the parties herein are referred to on the basis of their respective
ranks in W.P(C) No.24814/2021 and the Exts are also referred to as
per the said writ petition, unless specifically mentioned otherwise.
2. The facts which led to the filing of these writ petitions
are as follows: The petitioner, i.e. the petitioner in W.P(C)
No.24814/2021 and the seventh respondent in the said writ petition
were appointed as per Ext.P3 on 01.06.2017 as LPST/UPST
respectively. Initially, the appointment of the petitioner was against
a Head Teacher vacancy (HTV), whereas the appointment of the
seventh respondent was against the retirement vacancy of one
Prasannakumari. Even though the approval of the appointment of
the seventh respondent was granted initially, later on account of WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
certain audit objections, as there was some confusion as to whether
the post from which the said Prasannakumari retired was that of
UPST or LPST, it was cancelled. Similarly, with regard to the
appointment of the petitioner, even though the same was originally
made against an HTV, later, Ext.P1(a) corrigendum was issued by
the Manager wherein the said appointment was sought to be made
against the post of the said Prasannakuamari. The approval of the
said appointment was, however, rejected. The same was taken up
before the Government by the petitioner, which ultimately resulted
in Ext.P6 directing the Manager to issue a formal appointment order
in Form No.27 and to approve the appointment of the petitioner.
The claim of the seventh respondent was rejected in the said order.
W.P(C) No.24814/2021 was submitted by the petitioner seeking
implementation of Ext.P6, whereas W.P(C) No.24097/2021 was
filed by the seventh respondent in W.P(C) No.24814/2021,
challenging Ext.P6 order as well as the audit objection on the basis
of which, the approval of the seventh respondent was cancelled. WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
3. During the pendency of these writ petitions, some
orders were passed by the authorities concerned on the basis of the
interim order passed by this Court in W.P(C) No.24097/2021 which
was challenged by the seventh respondent by filing W.P(C) No.
23102/2023. The order impugned in W.P(C) No.23102/2023 is
Ext.P8 therein. As all these writ petitions pertain to the appointment
of the petitioners herein, all these cases are being heard and
disposed of together. All the parties have filed counter affidavits in
the writ petitions highlighting their contentions.
4. Heard Sri.U.Balagangadharan, learned counsel
appearing for the petitioner in W.P(C) No.24814/2021, Sri.M.
Sajjad, learned counsel for the seventh respondent in W.P(C)
No.24814/2021, Dr George Abraham learned counsel for the
petitioner in W.P(C) No.24097/2021 and W.P(C) No.23102/2023,
who is also the seventh respondent in W.P(C) No.24814/2021 and
Sri.Sajan Varghese K. learned counsel appearing for the Manager.
5. On going through the entire materials placed before this WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
Court and in the light of facts brought out, these writ petitions can
be disposed of, without considering the respective contentions
raised by the petitioners on merits. This is because, it is pointed out
that, in the School concerned, a total of ten vacancies and eight
vacancies are available for LPST and UPST respectively. There is
no dispute that, as of now eight Teachers are working as LPST for
the academic year 2017-18. It was pointed out by the petitioner by
filing I.A. 1/2024 that, out of the ten posts, one vacancy became
vacant consequent to the resignation of one C.R. Ragesh on
28.06.2016. The other vacancy occurred consequent to the
retirement of Prasannakumari. Now the basic dispute in these writ
petitions pertains to the claims put forward by the petitioner and the
seventh respondent as against the vacancy consequent to the
retirement of Prasannakumari. However, it is discernible from the
records that, in addition to the vacancy arose on account of the said
Prasannakumari, there is a further vacancy available consequent to
the resignation of C.R. Ragesh.
WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
6. It is to be noted in this regard that, earlier when the
matter came up for consideration, this Court, taking note of the
aforesaid aspect, passed an interim order on 19.10.2023, directing
the fifth respondent to consider whether the petitioner in W.P(C)
No.24814/2021 can be accommodated in the vacancy available. In
compliance of the said interim order, the fifth respondent passed an
order dated 20.03.2024 which is produced by the Manager in
W.P(C) No.24097/2021 along with I.A. No.1/2024 as Ext.R6(b).
Even though the said order was passed after hearing the parties
concerned, it was found that the petitioner cannot be
accommodated. However, the crucial aspect to be noticed is that, in
Ext.R6(b) order, the vacancy that arose consequent to the
resignation of Ragesh C.R. was not taken into consideration. It is
admitted by all the parties except the official respondents that, the
vacancy consequent to resignation of Ragesh C.R. remains vacant,
and therefore the petitioner can be accommodated in the said post.
As Ext R6(b) order does not contain any consideration of the said WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
aspect, the Manager has already submitted Ext.R6(b) representation,
which is dated 06.05.2024.
7. Thus, as it is evident from the records that two
vacancies of LPST are available in the School as of now, the
petitioner as well as the seventh respondent can be accommodated
in their respective posts. However, while considering the said
aspects, the question relating to the confusion created with regard to
the nature of the post i.e. whether it is LPST or UPST may also
arise. It is pointed out that even though the appointment of the
seventh respondent was initially made against that vacancy by
making it as UPST and the same was approved, by the authorities
concerned, it was later cancelled on the basis of the audit objection.
The learned counsel for the seventh respondent points out that, such
a procedure was not legally sustainable as the Audit Department
does not have the authority to raise such an objection and according
to the learned counsel the said issue is covered in his favour as per
the judgment rendered by this Court in Somanatha Panicker v. WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
State of Kerala [1997 (1) KLT 305] and Usuvathunnisa v. Asst.
Educational Officer [1990 (2) KLT 530].
8. As the said issue also has to be decided for resolving
disputes raised by the petitioner as well as the seventh respondent in
this case, it is only proper that a decision on all these issues be taken
by the Government by considering Ext.R6(b).
In such circumstances, these writ petitions are disposed of
directing first respondent to consider and pass orders on Ext.R6(b)
in WP(C) No 24097 of 2021 submitted by the Manager of the
School and to take a decision on the following questions:
i The approval granted to the seventh respondent in the
post of UPST and the sustainability of cancellation of
the same on the basis of the audit objection shall be
considered by the first respondent after adverting to the
decisions relied on by the seventh respondent.
ii The right of the petitioner in WP(C) No 24814/2021 to
get her appointment as against the vacancy arose WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
consequent to the resignation of Ragesh C.R. approved,
shall also be considered.
iii The orders on the same in accordance with law, shall be
passed by the first respondent after hearing the
petitioner, the Manager of the School and the seventh
respondent. The decision in this regard shall be taken
untrammelled by the findings in Ext.P6 in W.P(C)
No.24814/2021 and Ext.P8 in W.P(C) No.23102/2023,
within a period of three months from the date of receipt
of the copy of the judgment.
Sd/-
ZIYAD RAHMAN A.A. JUDGE scs WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
APPENDIX OF WP(C) 23102/2023
PETITIONER EXHIBITS Exhibit P1 . A COPY OF THE APPOINTMENT ORDER DATED 1/6/2017 ISSUED BY THE MANAGER Exhibit P2 A COPY OF THE APPOINTMENT ORDER OF SMT. SARANYA.U DATED 1/6/2017 Exhibit P3 A COPY OF THE AUDIT OBJECTION NO.B/828/2019 DATED 23/11/2020 RAISED BY THE AUDIT DEPARTMENT WITH TYPED COPY Exhibit P4 A COPY OF THE JUDGMENT IN W.P.(C) NO.
28721/2020 DATED 22/12/2020 Exhibit P5 A COPY OF THE INTERIM ORDER PASSED BY THE HON'BLE COURT IN W.P.(C) NO. 24097/2021 DATED 3-11-2021 Exhibit P6 A COPY OF THE STAFF FIXATION ORDER NO.B/41244/2022 DATED 5/8/2022 Exhibit P7 A COPY OF THE INTERIM ORDER IN W.P.(C) NO. 24097/2021 DATED 21/2/2023 PASSED BY THE HON'BLE COURT Exhibit P8 A COPY OF THE GOVERNMENT ORDER, G.O(P) NO.3909/2023/GEDN DATED 3/7/2023 Exhibit P9 A COPY OF THE ORDER, G.O(MS) NO.
275/2021/ G.EDN. DATED 6/12/2021 Exhibit P10 A COPY OF THE ORDER, G.O.(P) NO.
4/2021/ G.EDN. DATED 6/2/2021 Exhibit P11 A COPY OF THE ORDER, G.O.(P) NO.
2/2023/ G.EDN. DATED 23/3/2023 RESPONDENT EXHIBITS EXHIBIT R 7 [ A ] A TRUE COPY OF THE GOVERNMENT ORDER G.O.(RT)NO.4151/2021/G.EDN DATED 18.09.2021 EXHIBIT R 7 [ B ] A TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2017 ISSUED TO THE 7TH RESPONDENT EXHIBIT R 7 [ C ] A TRUE COPY OF THE CORRIGENDUM LETTER DATED 04.12.2020 ISSUED BY THE MANAGER TO THE AEO WP(C) NO. 24097 OF 2021, WP(C) NO. 23102 OF 2023 & WP(C) NO. 24814 OF 2021
APPENDIX OF WP(C) 24814/2021
PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2017 ISSUED BY THE 6TH RESPONDENT.
Exhibit P1(A) A TRUE COPY OF THE LETTER OF CORRIGENDUM DATED 04.12.2020 ISSUED BY THE 6TH RESPONDENT.
Exhibit P2 A TRUE COPY OF THE STAFF FIXATION FOR THE YEAR 2017-18 DATED 16.12.2017 ISSUED BY THE 5TH RESPONDENT.
Exhibit P3 A TRUE COPY OF THE APPOINTMENT ORDER OF THE 7TH RESPONDENT DATED 1.06.2017 CARRYING ENDORSEMENT OF AEO.
Exhibit P4 A TRUE COPY OF THE LETTER ISSUED BY
THE 5TH RESPONDENT TO HEADMASTER OF
K.S.B.SCHOOL, KARIPODE DATED
23.11.2020.
Exhibit P5 A TRUE COPY OF THE ORDER DATED
10.02.2020 OF THE 2ND RESPONDENT.
Exhibit P6 A TRUE COPY OF THE ORDER DATED
18.09.2021 OF THE 1ST RESPONDENT.
RESPONDENT
EXHIBITS
Exhibit R6(a) TRUE COPY OF THE JUDGMENT DATED
23.02.2021 PASSED IN WP(C)
NO.14955/2020 ON THE FILE OF THIS
HONOURABLE COURT.
WP(C) NO. 24097 OF 2021,
WP(C) NO. 23102 OF 2023 &
WP(C) NO. 24814 OF 2021
APPENDIX OF WP(C) 24097/2021
PETITIONER EXHIBITS
Exhibit P1 TRUE COPY OF THE APPOINTMENT ORDER
DATED 01-06-2017 ALONG WITH APPROVAL RECORDED THEREON Exhibit P2 TRUE COPY OF THE APPOINTMENT ORDERS OF SMT.PRASANNAKUMARI DATED 04-06-1990 Exhibit P3 TRUE COPY OF THE APPOINTMENT ORDER OF SMT. PRASANNAKUMARI DATED 04-06-1990 Exhibit P4 TRUE COPY OF THE RELEVANT PAGE OF THE SERVICE BOOK OF SMT. PRASANNAKUMARI.
Exhibit P5 TRUE COPY OF THE LETTER NO. B/828/2019
DATED 23-11-2020 OF THE AEO,
KOLLENGODE ADDRESSING THE HEADMASTER Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE AUDIT OBJECTION RAISED AGAINST THE PETITIONER.
Exhibit P7 TRUE COPY OF THE JUDGMENT IN WP(C) NO.
28721/2020 DATED 22-12-2020 Exhibit P8 TRUE COPY OF THE APPOINTMENT ORDER OF SMT. SARANAYA U DATED 01-06-2017 Exhibit P9 TRUE COPY OF THE G.O(RT) NO 4151/2021/G.EDN DATED 18-09-2021 Exhibit P10 TRUE COPY OF THE DECISION REPORTED IN 2014(4) KHC 822 Exhibit P11 TRUE COPY OF THE GO(RT) NO.
3256/2021 /G.EDN DATED 05-07-2021 RESPONDENT EXHIBITS Exhibit R6(b) TRUE COPY OF THE REPRESENTATION DATED 06-05-2024 SUBMITTED BEFORE THE FIRST RESPONDENT.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!