Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Director Of School Education vs St. Gabriel'S Higher Secondary ...
2021 Latest Caselaw 15536 Mad

Citation : 2021 Latest Caselaw 15536 Mad
Judgement Date : 3 August, 2021

Madras High Court
The Director Of School Education vs St. Gabriel'S Higher Secondary ... on 3 August, 2021
                                                                                 W.A.No.603/2021


                                 IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 03.08.2021

                                                        CORAM

                          THE HONOURABLE MRS. JUSTICE PUSHPA SATHYANARAYANA
                                                 AND
                             THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY

                                                W.A.No.603 of 2021
                                             and C.M.P.No.2591 of 2021

                      1. The Director of School Education,
                         DPI Campus, College Road,
                         Chennai-600 006.

                      2. The District Educational Officer,
                         Chennai East, Chennai-600 094.

                      3. The District Educational Officer,
                         Chennai West, DPI Campus,
                         College Road, Chennai-600 006.                  ..
                      Appellants/Respondents

                                                         Vs.

                      St. Gabriel's Higher Secondary School,
                      No.28, Broadway, Chennai-600 108
                      Rep. by its Correspondent,
                      Fr. Rajan, S/o.Pushpam                       .. Respondent/Petitioner
                                                       ***
                      Prayer :   Writ Appeal filed under Clause 15 of Letters Patent against
                      the order dated 11.02.2020 in W.P.No.10006 of 2019.
                                                        ***
                                 For Appellants     :    Mr.R.Neelagandan
                                                         State Government Counsel

                                 For Respondent :        Mr.G.Sankaran




http://www.judis.nic.in
                      Page 1/8
                                                                                   W.A.No.603/2021


                                                 JUDGEMENT

PUSHPA SATHYANARAYANA, J.

This is an appeal filed by the Government challenging the

direction given by a learned Single Judge of this Court directing the

third respondent to consider the proposal that was forwarded by the

respondent School and pass appropriate orders within a period of four

weeks.

2. The respondent School is a Government Aided Minority

School and there was a vacancy that arose in the post of Office

Assistant. The school had already sent a proposal to the second

appellant seeking approval of the appointment in non-teaching staff

posts, namely, Junior Assistant, Library Clerk, Watchman, Office

Assistant, Record Clerk, etc.,. that fell vacant on various dates prior to

2018. The Government had issued G.O.Ms.No.64, School Education

Department, dated 03.04.2018 to fill up non-teaching posts, by

deployment of surplus staff working in other schools. The Government

had not acted upon the same and the School was functioning without

the staff and non-teaching staff. Those appointed by the School in the

sanctioned posts were working without payment of salary from the date

of appointment and proposals were sent for approval of appointment

made on temporary basis for the purpose of assessment of salary grant.

http://www.judis.nic.in Page 2/8 W.A.No.603/2021

In the meanwhile, G.O.Ms.No.238, School Education Department, dated

13.11.2018, was passed to fill up the vacancies of the non-teaching

staff and also regulations were issued. As the School had sent the

proposal for appointment of Office Assistant in a sanctioned post, who

was appointed on 02.06.2006, much prior to the G.O.Ms.No.238, the

appellant ought to have approved the same. As the approval did not

come through, a Mandamus was sought and issued. The appellants now

assail the said order contending that prior permission before the

appointment ought to have been obtained from the Government.

3. The said question is no longer res integra, as the same has

been decided in W.P.Nos.101, 103 and 105 of 2020 dated 06.01.2020

(Kothandaraman High School V. The Director of School Education

and others) by the learned Single Judge and following his own decision

directions were issued to the third respondent therein/third appellant

herein to consider the proposal sent by the School and pass orders.

4. The learned counsel for the respondent/School invited this

Court's attention to the recent judgment made in W.A.No.1022 of 2020

dated 07.01.2021 (Director of School Education and Others V.

S.Murugan and Another). The above said Writ Appeal is also on the

same subject arising in an identical situation, where the appellant was

appointed prior to 2018 and when proposal was sent for approval, there http://www.judis.nic.in Page 3/8 W.A.No.603/2021

was no response and the writ petition was filed and disposed of by the

learned Single Judge, against which, the writ appeal was filed. In the

said appeal also, the two grounds raised by the Government, namely,

(i) that no permission was sought for by the School before the

appointment is made of any non-teaching staff ; and (2) that in view of

G.O.Ms.No.238, the surplus staff should have been engaged, were

negatived. As stated earlier, the appointment, thus, was made prior to

2018, i.e., on 02.06.2006. The Government Order passed only in the

year 2018 has no retrospective effect.

5. So far as the permission to be obtained before making the

appointment is concerned also, the First Division Bench in S.Murugan's

case (cited supra) has held as follows :

"6. What is of importance is whether an aided School is required to obtain prior permission from any authority to undertake the process of appointment upon a vacancy arising in a sanctioned non-teaching post. The appellants have not been able to indicate any Rule or Notification or the like requiring prior permission to be sought before undertaking the exercise to look for a replacement upon a sanctioned post falling vacant in the non-teaching category.

7. It is possible that there may be surplus staff in other Government-aided Schools in the District or nearby areas. It is equally possible that the Government may require the surplus staff to be deployed at other aided Schools upon vacancies in similar post arising thereat. However, there has to be a mechanism which has to be put in place for such purpose and the process has to be certain. It would not do for the Department to refuse an appointment merely because at the

http://www.judis.nic.in Page 4/8 W.A.No.603/2021

time of appointment, the Department finds surplus staff of similar description in other aided Schools in the District or the locality. The position as to surplus staff ought to exist at the time when the vacancy arose or, at any rate, prior to the process of appointment being initiated. Once the appointment process is undertaken and a person is identified, it may no longer be open to the Department to refuse the appointment and undo the process by citing surplus staff.

8. In such a scenario, the Department may do well to either bring in Rules that would require aided Schools to obtain permission from the relevant District Educational Officer before undertaking an appointment procedure and the District Educational Officer being required to respond to the request within a fixed time, so that the relevant School can fill up the vacancy without undue delay. In the alternative, the relevant District Educational Officer may circulate the description and number of the surplus staff at various levels to all Schools for such Schools to be able to fill up any vacancy that arises from the surplus staff at the relevant post. In the absence of either, an aided School cannot be faulted for undertaking the exercise of appointing a person to a sanctioned post or seeking the appointment. The permission that is sought is not permission to fill the post as such, but permission to enable the District Educational Officer to scrutinise whether the appointment procedure was alright and whether the incumbent fits the bill.

9. In the present case, the order impugned cannot be faulted, since there was no mechanism of either kind as referred to above. It is irrelevant that the vacancy arose in 2014 and the attempt to fill the vacancy was undertaken in 2018. Since there was no Rule to seek prior permission from the District Educational Officer before the appointment procedure was undertaken, the School cannot be blamed. The appointment cannot be denied merely because there was surplus staff which the School was not made aware of before the School undertook

the appointment procedure."

http://www.judis.nic.in Page 5/8 W.A.No.603/2021

6. Both the grounds raised by the appellant are already

decided in the above case, which are similar to the facts of the instant

case in hand. In view of the above, in the absence of any specific rule

or regulation mandating that prior permission is required for appointing

a non-teaching staff in a sanctioned post, the appointment made by the

respondent school cannot be faulted with and the learned Single Judge,

therefore, rightly directed the authorities to approve the same within a

period prescribed. We see no reason to interfere with the same.

7. For the foregoing reasons, the Writ Appeal is dismissed and

the order of the learned Single Judge is confirmed. The appellants are

directed to comply with the directions issued by the learned Single

Judge within a period of four weeks from the date of receipt of a copy of

this order. However, there will be no order as to costs. Consequently,

connected miscellaneous petition is closed.

(P.S.N., J.) (K.R., J.) 03.08.2021 Index : Yes / No Internet: Yes gg

http://www.judis.nic.in Page 6/8 W.A.No.603/2021

To

1. The Director of School Education, DPI Campus, College Road, Chennai-600 006.

2. The District Educational Officer, Chennai East, Chennai-600 094.

3. The District Educational Officer, Chennai West, DPI Campus, College Road, Chennai-600 006.

http://www.judis.nic.in Page 7/8 W.A.No.603/2021

PUSHPA SATHYANARAYANA, J.

AND KRISHNAN RAMASAMY, J.

gg

W.A.No.603 of 2021

03.08.2021

http://www.judis.nic.in Page 8/8

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter