Citation : 2022 Latest Caselaw 11879 Mad
Judgement Date : 5 July, 2022
W.P.(MD) No.25275 of 2019
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 05.07.2022
CORAM
THE HONOURABLE MR.JUSTICE M.S.RAMESH
W.P.(MD) No.25275 of 2019
T.Soumiya ... Petitioner
Vs.
1.The District Educational Officer,
Valliyoor, Tirunelveli District.
2.The Block Educational Officer,
Valliyoor Union, Tirunelveli District.
3.The Correspondent,
St. Xavier's Middle School,
Perumanal – 627 106,
Tirunelveli District. ... Respondents
PRAYER : Writ petition filed under Article 226 of the Constitution of India to
issue a writ of Certiorarified Mandamus, calling for the records relating to the
impugned proceedings issued by the 1st respondent herein vide Na.Ka.No.
1286/Aa3/2019, dated ..09.2019 (signed on 18.10.2019), quash the same and
further direct the 1st respondent herein to approve the appointment of
petitioner as Secondary Grade Teacher in the 3rd respondent school w.e.f.,
1/9
https://www.mhc.tn.gov.in/judis
W.P.(MD) No.25275 of 2019
19.06.2017 and disburse grant-in-aid towards salary and other attendant
benefits.
For Petitioner : Mr.A.Ajith Geethan
For Respondent : Mr.S.Shaji Bino for R1 and R2
Special Government Pleader
Fr.Savarimuthu for
M/s.Father Xavier Associates for R3
ORDER
Heard the counsel on either side.
2. The third respondent school is a Minority Aided Educational
Institution. The petitioner herein was appointed as a Secondary Grade Teacher
in the third respondent's School on 19.06.2017 in the sanctioned vacancy that
arose due to the retirement of another teacher. The third respondent school
had submitted a proposal to the District Educational Officer herein, seeking
for approval of the petitioner's appointment with effect from 19.06.2017,
which was rejected on the ground that there were surplus teachers working in
other Schools run by the same Management of the third respondent School.
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
3.The issue as to whether the Educational Authorities can reject a
proposal of the Management seeking for approval of the appointment of a
teacher in Minority Institution on the ground that there are surplus teachers
either in the District or under the Corporate Management of the School is no
more res integra, since it has been dealt with in various decisions, against the
Authorities.
4.In a batch of writ petitions filed before this Court in the case of The
Secretary to Government, Government of Tamil Nadu, School Education
Department and others Vs. Iruthaya Amali and another reported in 2021
SCC online Madras 1285, the Honourable Division Bench of this Court had
held that for the purpose of fixing the staff strength of the School, the School
as such, shall be the unit and not the Educational Agencies/ School
Management/ Corporate Management. This finding has been applied in
various other orders in writ petitions, whereby, it was held that the existence
of surplus teachers in other Schools under the same Management, cannot be a
ground for rejection of the proposal.
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
5. In a recent decision taken in a batch of writ petitions in W.P.No.3194
of 2020, etc., dated 18.04.2022 in the case of B.Kurinjimalaron vs. the State
of Tamil Nadu, Represented by its Secretary, Education Department, Fort
St.George, Chennai 600009, this aspect was dealt with in the following
manner:
5. The learned counsel appearing for the petitioners would submit that the G.O.Ms.No.165 dated 17.9.2019 as well as the judgment passed by the Division Bench of this Court in a Batch of Writ Appeals in W.A.(MD) No.76 of 2019 are prospective in nature. In the present cases, the appointment was made prior to the Government order passed in G.O.Ms.No.165 issued by School Education Department, dated 17.9.2019. Therefore, there is no legal impediment for approving the appointment made by the School Management to the aforesaid posts in the light of the existing Rules thereunder.
6. The learned Additional Advocate General submitted that as against the judgment passed by the Division Bench of this Court in a Batch of Writ Appeals in W.A.(MD) No.76 of 2019, etc., the State Government has preferred an appeal before the Hon'ble Supreme Court in Special Leave to Appeal (C) No.15702 of 2021.
It is further submitted that the Hon'ble Supreme Court
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
stayed the judgment only in respect of Clause (i) of paragraph 95 of the said judgment. Further, it is also brought to the notice of this Court that the Division Bench in paragraph 6 of the said judgment, has observed that, ''no fresh appointment even in the sanctioned vacancy shall be made by any school which are managed by the Corporate Management.
7. The learned counsel appearing for the petitioners would submit that in the instant case, no appointment was made by the School Management pursuant to the judgment passed by the Division Bench of this Court. All the appointments were made prior to the issuance of G.O.Ms.No.165 dated 17.9.2019 and the proposals were also sent to the educational authorities prior to the said G.O.Ms.No.165 dated 17.9.2019. Thus, G.O.Ms.No.165 dated 17.9.2019 and the Division Bench judgment will not bind over the appointment made by the School Management in the instant writ petitions. Therefore, the learned counsel appearing for the petitioners seeks to quash the impugned orders and consequently, direct the educational authorities to accord approval to the appointment to the post of B.T. Assistant and Secondary Grade Teacher, made by the School Management in the instant writ petitions.
8. According to the learned Additional Advocate General, the State Government has preferred an appeal
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
before the Hon'ble Supreme Court in Special Leave to Appeal (C) No.15702 of 2021 as against the judgment passed by the Division Bench of this Court in the Batch of Writ Appeals in W.A.(MD) No.76 of 2019, etc. and obtained stay in sofar as Clause (i) of paragraph 95 of the said judgment. Except the aforesaid clause (i) of paragraph 95, there was no stay in respect of remaining portion of the judgment. It is agreed by the learned Additional Advocate General that the writ petitioners were appointed prior to the G.O.Ms.No.165 dated 17.9.2019 and therefore, it can be considered and an appropriate order may be passed.
9. On perusal of the judgment of the Division Bench of this Court in the aforesaid Batch of cases and also the G.O.Ms.No.165 issued by the School Education Department, dated 17.9.2019, both the judgment as well as G.O.Ms.No.165 are prospective in nature. The appointments made by the School Management in the instant writ petitions are prior to the issuance of G.O.Ms.No.165 dated 17.9.2019 and proposals for the said appointment were also forwarded to the educational authorities prior to the issuance of G.O.Ms.No.165 dated 17.9.2019. Therefore, there is no legal impediments for the respondents to accord approval to the appointment made by the School Management in the instant writ petitions.
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
10. Having regard to the rival submissions of the parties, taking note of the judgment passed by the Division Bench of this Court in a Batch of Writ Appeals in W.A.(MD) No.76 of 2019, etc., G.O.Ms.No.165 issued by the School Education department, dated 17.9.2019 will not prohibit the educational authorities to approve the appointment made by the School Management in the instant writ petitions since the proposals for approval of appointment made by the School Management were forwarded to the educational authorities prior to the issuance of G.O.Ms.No.165 dated 17.9.2019. Therefore, this Court is of the view that the respondent department without considering the G.O.Ms.No.165 dated 17.9.2019 in proper perspective and passed the impugned order rejecting the proposals submitted by the School Management. Therefore, the impugned orders passed by the respondent department are liable to be quashed.”
6. Thus, the reason assigned by the respondents for rejecting the
proposal, on the ground of availability of surplus teacher, under the Corporate
Management of the respondent's School, cannot be sustained.
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
7.For all the foregoing reasons, the impugned order passed by the 1st
respondent herein vide Na.Ka.No.1286/Aa3/2019, dated ..09.2019, is hereby
quashed. Consequently, the third respondent herein is called upon to resubmit
the proposal to the first respondent herein and on receipt of such proposal, the
first respondent herein shall pass appropriate orders approving the
appointment of the petitioner to the post of Secondary Grade Teacher with
effect from 19.06.2017. Such orders shall be passed, atleast within a period of
six weeks from the date of receipt of re-submission of the proposal.
8.Accordingly, this writ petition stands allowed. No costs.
05.07.2022
Index : Yes Speaking Order TM
To
1.The District Educational Officer, Valliyoor, Tirunelveli District.
2.The Block Educational Officer, Valliyoor Union, Tirunelveli District.
https://www.mhc.tn.gov.in/judis W.P.(MD) No.25275 of 2019
M.S.RAMESH,J.
TM
W.P.(MD) No.25275 of 2019
05.07.2022
https://www.mhc.tn.gov.in/judis
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!