Citation : 2026 Latest Caselaw 2169 Ker
Judgement Date : 27 February, 2026
2026:KER:16943
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
FRIDAY, THE 27TH DAY OF FEBRUARY 2026 / 8TH PHALGUNA, 1947
WP(C) NO. 1072 OF 2020
PETITIONER:
SAKKINA C.,
AGED 54 YEARS,
D/O. KADEEJA K.P.,
RESIDING AT TRIKKANAPURAM, MADIRASSERY,
MALAPPURAM DISTRICT-679 573,
HEADMISTRESS,
DR.K.B.MENON MEMORIAL HIGH SCHOOL,
THRITHALA,
PALAKKAD DISTRICT-679 534.
BY ADVS.
SRI.P.RAVINDRAN (SR.)
SMT.LAKSHMI RAMADAS
SMT.APARNA RAJAN
RESPONDENTS:
1 THE ADDITIONAL DIRECTOR (GENERAL),
PUBLIC EDUCATION,
DIRECTORATE OF GENERAL EDUCATION,
THIRUVANANTHAPURAM-695 014.
2 THE MANAGER,
DR. K.B. MENON MEMORIAL HIGH SCHOOL,
TRITHALA, PALAKKKAD-679 534.
3 MANOJ K.P,
H.S.T (P.S),
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
:2:
DR. K.B. MENON MEMORIAL HIGH SCHOOL,
TRITHALA, PALAKKAD-679 534.
4 THE DISTRICT EDUCATIONAL OFFICER,
OTTAPPALAM-679 101.
BY ADVS.
SRI.PREMCHAND R.NAIR, SR.GOVERNMENT PLEADER
SMT.T.B.REMANI,R3
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 19.02.2026, ALONG WITH WP(C).8762/2024 AND THE COURT
ON 27.02.2026 DELIVERED THE FOLLOWING:
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
:3:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
FRIDAY, THE 27TH DAY OF FEBRUARY 2026 / 8TH PHALGUNA, 1947
WP(C) NO. 8762 OF 2024
PETITIONER:
MANOJ K P
AGED 56 YEARS
S/O. ARUMUGHAN,
RETIRED HEADMASTER,
THSS ANGADIPURAM,
RESIDING AT KANGAPARAMBIL,
PERUMPARAMBA, MALAPPURAM,
PIN - 679576.
BY ADV.
SMT.T.B.REMANI
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY ITS SECRETARY TO GENERAL,
EDUCATION DEPARTMENT,
SECRETARIAT, THIRUVANANTHAPURAM,
PIN - 695001.
2 THE DIRECTOR OF GENERAL EDUCATION,
DIRECTORATE OF GENERAL EDUCATION,
JAGATHI, THIRUVANANTHAPURAM,
PIN - 695014.
3 THE DEPUTY DIRECTOR OF EDUCATION,
OFFICE OF THE DEPUTY DIRECTOR EDUCATION,
MALAPPURAM, PIN - 676505.
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
:4:
4 THE DISTRICT EDUCATIONAL OFFICER,
OFFICE OF THE DISTRICT EDUCATIONAL OFFICER,
MALAPPURAM, PIN - 676505.
5 THE DISTRICT EDUCATIONAL OFFICER,
OFFICE OF THE DISTRICT EDUCATIONAL OFFICER,
OTTAPPALAM AND EX-OFFICIO MANAGER KB MENON
MEMORIAL HIGHER SECONDARY SCHOOL TRITHALA,
PALAKKAD DISTRICT, PIN - 679534.
6 THE ACCOUNTANT GENERAL (A&E),
OFFICE OF THE ACCOUNTANT GENERAL (A&E),
THIRUVANANTHAPURAM,
PIN - 695001.
7 SAKKINA C
TRIKKANAPURAM, MADIRASSERI MALAPPURAM,
PIN - 679573.
BY ADV
SRI.SREEDHAR RAVINDRAN,R7
SRI.PREMCHAND R.NAIR, SR.GOVERNMENT PLEADER
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 19.02.2026, ALONG WITH WP(C).1072/2020 AND
THE COURT ON 27.02.2026 DELIVERED THE FOLLOWING:
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
:5:
N. NAGARESH, J.
`````````````````````````````````````````````````````````````
W.P.(C) Nos.1072 of 2020 and 8762 of 2024
`````````````````````````````````````````````````````````````
Dated this the 27th day of February, 2026
JUDGMENT
~~~~~~~~~
Both these writ petitions are concerning
appointment to the post of Headmaster in Dr. K.B. Menon
Memorial High School, Thrithala. Therefore, these writ
petitions are disposed of by a common judgment. The parties
and exhibits are described / marked in this judgment as they
are described / marked in W.P.(C) No.1072/2020.
2. W.P.(C) No.1072/2020 has been filed by the
Headmistress of the School. The petitioner states that she
was appointed as Headmistress on 01.06.2017 as per Ext.P1.
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
The appointment was approved by the District Educational
Officer on 31.08.2017 as per Ext.P2. The 3rd respondent filed
an appeal. The appeal was rejected by the Deputy Director of
Education as per Ext.P4. The 3rd respondent preferred a
second appeal before the Director of General Education. The
Additional Director of General Education issued Ext.P6 order
dated 04.01.2020 directing the Manager to appoint the 3rd
respondent as Headmaster.
3. The petitioner states that on the date of
appointment, the petitioner was fully qualified and was the
seniormost. Her appointment was strictly in accordance with
law. An amendment to Rule 44A of Chapter XIVA KER,
which provided for giving preference to the test qualified
Teachers, was introduced by a Gazette Notification dated
13.12.2017, subsequent to the appointment of the petitioner
as Headmaster. It cannot have retrospective effect. Ext.P6
order is therefore liable to be set aside.
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
4. The 3rd respondent in the writ petition filed
W.P.(C) No.8762/2024. The 3rd respondent stated that he is
working as HSA (PS) since 30.07.1992 and he possesses all
requisite test qualifications. The Government issued Ext.P2
Government Order granting preference for appointment of
Headmaster in High Schools to those who passed
departmental tests. The 3rd respondent being test qualified,
he is entitled to preference for appointment.
5. The appointment of the petitioner as
Headmistress was in violation of statutory rules as well as
Government Order dated 10.06.2015. The 5th respondent
should therefore approve the appointment of the petitioner as
Headmistress with effect from 01.06.2017. The respondents
are compellable to recalculate the pensionary benefits of the
petitioner including DCRG on grant of approval to the
appointment of the 3rd respondent as Headmaster from
01.06.2017 to 23.11.2020.
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
6. The 1st respondent resisted the writ petition
and filed counter affidavit. The 1st respondent submitted that
as per Ext.P5 seniority list, the petitioner was the seniormost
Teacher placed at serial No.5 and the 3rd respondent was
placed at serial No.12. However, at the time of appointment,
the petitioner was not test qualified. At the same time, she
was eligible for the relaxation prescribed in second proviso to
Rule 44A of Chapter XIVA KER. The 3rd respondent was fully
qualified for appointment to the post of Headmaster. The 1st
respondent found that as on the date of occurrence of the
vacancy on 01.06.2017, the 3rd respondent was fully test
qualified. The petitioner passed departmental tests only in
the year 2018. Hence, the 3rd respondent was found to be the
qualified hand at the time of occurrence of vacancy.
7. I have heard the learned counsel for the
petitioners in both the writ petitions and the learned Senior
Government Pleader representing the departmental 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
respondents.
8. The petitioner and the 3rd respondent were
working in the School. Evidently, the petitioner is senior to
the 3rd respondent in the seniority list maintained in the
School. The petitioner possesses requisite educational
qualifications. As on the date of occurrence of the vacancy,
the petitioner did not have departmental test qualifications.
But, the petitioner was above 50 years of age and therefore
she was exempted from test qualifications. On the afore
premises, the Manager appointed the petitioner as
Headmistress. The 1st respondent-Additional Director
(General) found that a test qualified HSA has to be preferred
for appointment as Headmaster and the 3rd respondent being
test qualified and having educational qualifications, should be
appointed as Manager, as per Ext.P6.
9. The petitioner was appointed on 01.06.2017.
The petitioner satisfied educational qualifications required for 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
appointment as Headmistress. Admittedly, the petitioner did
not possess test qualifications as on the date of appointment.
The contention of the petitioner is that she had crossed 50
years of age and therefore stood exempted from test
qualifications.
10. However, in the meanwhile, G.O.(MS)
No.157/2015 dated 10.06.2015 was issued which directed to
give preference to test qualified Senior Teachers for
appointment as Headmaster. It is based on this Government
Order that the 1st respondent directed to appoint the test
qualified 3rd respondent as Headmaster, in preference to the
petitioner. The petitioner would argue that necessary
amendments in KER pursuant to the G.O. dated 10.06.2015
was effected only on 13.12.2017 and therefore, the said
amendment cannot be retrospectively made applicable to the
petitioner, who was fully qualified to hold the post of
Headmistress as on the date of occurrence of vacancy.
2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
11. However, it is to be noted that when Ext.P3
amendment was effected to Rule 44A as per the Kerala
Education (Amendment) Rules, 2017, the amendment was
given retrospective effect from 01.06.2015. The said
amendment is not under challenge in this writ petition.
Therefore, Ext.P3 amendment giving preference to test
qualified Teachers for appointment to the post of Headmaster
should be treated as in existence as on the date of
occurrence of vacancy in the School. Therefore, the 3rd
respondent had a superior claim.
In the afore circumstances, I do not find any
merit in W.P.(C) No.1072/2020 so as to interfere with Ext.P6
order dated 04.01.2020 of the Additional Director (General) of
Education. W.P.(C) No.1072/2020 is therefore dismissed.
W.P.(C) No.8762/2024 is allowed. The District Educational
Officer is directed to approve the appointment of the 3rd
respondent (petitioner in W.P.(C) No.8762/2024) as 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
Headmaster from 01.06.2017 to 23.11.2020. Respondents 3
and 6 in W.P.(C) No.8762/2024 are directed to recalculate the
pensionary benefits including DCRG payable to the petitioner
in W.P.(C) No.8762/2024. This shall be done within a period
of two months.
Sd/-
N. NAGARESH, JUDGE aks/25.02.2026 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
APPENDIX OF WP(C) NO. 1072 OF 2020
PETITIONER'S EXHIBITS
EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER OF THE PETITIONER AS HEADMISTRESS ISSUED BY THE 2ND RESPONDENT DATED 01.06.2017.
EXHIBIT P2 TRUE COPY OF THE ORDER OF THE DEO
APPROVING THE APPOINTMENT OF THE
PETITIONER AS HEADMISTRESS DATED
31.08.2017 (WITH ENGLISH TRANSLATION). EXHIBIT P3 TRUE COPY OF THE GAZETTE NOTIFICATION DATED 13.12.2017.
EXHIBIT P4 TRUE COPY OF THE ORDER OF THE DEPUTY DIRECTOR REJECTING THE APPEAL OF THE 3RD RESPONDENT DATED 16.01.2018 (WITH ENGLISH TRANSLATION).
EXHIBIT P5 TRUE COPY OF THE SENIORITY LIST OF
TEACHERS OF DR. K.B. MENON MEMORIAL
HIGH SCHOOL, TRITHALA AS ON
01.01.2017.
EXHIBIT P6 TRUE COPY OF THE ORDER ISSUED BY THE
1ST RESPONDENT DATED 04.01.202O (WITH ENGLISH TRANSLATION).
RESPONDENTS' EXHIBITS
EXHIBIT-R3(A) TRUE COPY OF THE CERTIFICATES OF PASS IN ACCOUNT TEST (LOWER) AND KERALA EDUCATION ACT AND RULES ISSUED BY THE KPSC DATED 13.09.2006 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
APPENDIX OF WP(C) NO. 8762 OF 2024
PETITIONER'S EXHIBITS
Exhibit-P1 TRUE COPY OF THE CERTIFICATES OF PASS IN ACCOUNT TEST (LOWER) AND KERALA EDUCATION ACT AND RULES ISSUED BY THE KPSC DATED 13.09.2006 Exhibit-P2 TRUE COPY OF THE GO(MS) NO.
157/2015/G.EDN ISSUED BY THE
GOVERNMENT DATED 10.06.2015
Exhibit-P3 TRUE COPY OF THE APPOINTMENT ORDER IN
FORM 27 OF THE PETITIONER AS
HEADMASTER WITH EFFECT FROM 01.04.2017 Exhibit-P4 TRUE COPY OF THE ORDER OF APPOINTMENT OF THE 7TH RESPONDENT DATED 01.06.2017 Exhibit-P5 TRUE COPY OF THE ORDER NO.
D.DIS.B2/2950/2017 ISSUED BY THE 5TH RESPONDENT DATED 31.08.2017 Exhibit-P6 TRUE COPY OF THE APPEAL FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 24.01.2018 Exhibit-P7 TRUE COPY OF THE SRO NO. 794/2017 DATED 13.12.2017 VIDE GO(MS) NO.
157/2015/G.EDN DATED 10.06.2015 Exhibit-P8 TRUE COPY OF THE ORDER NO.
EM(1)/7814/DGE/K.DIS DATED 04.01.2020 ISSUED BY THE 2ND RESPONDENT Exhibit-P9 TRUE COPY OF THE ORDER NO. D.DIS B4/20086/2021 DATED 12.03.2021 OF THE 4TH RESPONDENT Exhibit-P10 TRUE COPY OF THE RELEVANT PAGE OF THE PENSION PAYMENT ORDER ALONG WITH ADMISSIBILITY REPORT Exhibit-P11 TRUE COPY OF THE ORDER OF THIS HON'BLE COURT IN WA NO. 755/2018 AND CONNECTED CASES DATED 16.02.2024 2026:KER:16943
W.P.(C) Nos.1072/2020 & 8762/2024
RESPONDENTS' EXHIBITS
EXHIBIT R5(A) TRUE COPY OF THE ORDER B2/2496/2020 DATED 19/11/2020 EXHIBIT R5(B) TRUE COPY OF THE GAZETTE NOTIFICATION VIDE SRO NO.794/2017 DATED 13/12/2017
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!