Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Madras High Court

T.Selvarani vs The Joint Director Of School Education on 29 March, 2006

Author: P.Jyothimani

Bench: P.Jyothimani

       

  

  

 
 
 BEFORE THE MADURAI BENCH OF THE MADRAS HIGH COURT


DATED : 29/03/2006


CORAM:
THE HONOURABLE MR.JUSTICE P.JYOTHIMANI


W.P.No.2987 of 2004
and
W.P.M.P.No.521 of 2005
and
W.V.M.P.No.156 of 2004


T.Selvarani			....	Petitioner



Vs.
	


1.The Joint Director of School Education,
  Secondary Education,
  Chennai - 600 006.

2.The District Educational Officer,
  Virudhunagar,
  Virudhunagar District.

3.The Correspondent,
  A.V.M.Marimuthu Nadar Higher
  Secondary School,
  Vilampatti Nadar Uravinmuraikku
  Parthiappattathu,
  Vilampatti (Post),
  (Via) Sivakasi.

4.Mrs.Muruga Pushpam,		....	Respondents



PRAYER


Writ Petition filed under Article 226 of the Constitution of India
praying for the issuance of a Writ of  Certiorarified Mandamus, to call for the
records on the file of the third respondent in connection with the order of
Reversion passed by him in his proceedings No.Nil dated 18.10.2004 and quash the
same and consequently direct the third respondent to post the petitioner in the
original post i.e. Tamil Pandit.


!For Petitioner   		...	Mr.G.Thalaimutharasu


^For Respondents (1 -2)		...	Mr.K.V.Vijayakumar,
				   	Special Government Pleader.

For 3rd  Respondent		...	Mr.N.Ramakrishnan


For 4th  Respondent		...	Mr.K.Vellaisamy



:ORDER

Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader appearing for the respondents 1 & 2 and Mr.N.Ramakrishan, learned counsel appearing for the 3rd respondent and Mr.K.Vellaisamy, learned counsel appearing for the 4th respondent.

2. This writ petition is filed challenging the order of the first respondent dated 18.10.2004 and to direct the third respondent to post the petitioner as Tamil Pandit.

3. The case of the petitioner is that she was originally appointed as a Secondary Grade teacher in the year 1984 in the third respondent school. when a vacancy of Tamil Pandit become vacant the petitioner being the senior most secondary grade teacher was eligible for the said promotion. However, when the fourth respondent appears to have objected and the claimed the post, on clarification from the District Educational Officer, the second respondent by an order dated 05.07.2002, the petitioner was promoted as Tamil Pandit on 03.08.2002. From the date of the said appointment till date she has been working as Tamil Pandit in the third respondent school. The said appointment of the petitioner was also approved by the second respondent on 10.02.2003. Against the said order of appointment of the petitioner dated 03.08.2002, the fourth respondent preferred an appeal before the first respondent on 19.03.2003. The first respondent has allowed the said appeal filed by the fourth respondent on 01.09.2004. It was on the basis of the said order of the first respondent dated 01.09.2004 the petitioner was reverted on 18.10.2004 as a Secondary Grade Teacher. That reversion order dated 18.10.1994 passed by the third respondent management is impugned in this writ petition. By virtue of the order of stay granted by this Court, the petitioner is continuing as a Tamil Pandit. The third respondent is the aided school governed by the provisions of the Tamil Nadu Recognised Private Schools (Regulations) Act and rules made thereunder.

4. The petitioner states that the appointment of petitioner as a Tamil Pandit in the third respondent school on 03.08.2002 itself was based on the order of approval of qualification from the second respondent dated 05.07.2002 and the promotion was in accordance with the provisions of the Tamil Nadu Recognised Private Schools (Regulations)Rules namely, the Rule 15(6) with Annexure V. The qualification for the post of Tamil Pandit was prescribed as M.A.(Tamil) or B.A (Tamil) or MOL(Tamil) or BOL(Tamil); and B.Ed., or B.T., or Secondary Grade Training etc.,

5. According to the petitioner the petitioner has completed B.Ed Degree in the year 1993 and also passed M.A(Tamil) in the year 2001 and therefore she was fully qualified as per the said rules. Hence, the promotion given to her as Tamil Pandit on 03.08.2002 is in accordance with rules. Therefore, the reversion of the petitioner is not valid in law. The order passed by the first respondent dated 01.09.2004 without giving notice to the petitioner and passed behind the back of the petitioner is not binding on the petitioner and the same is opposed the principles of natural justice. As on the date of appointment of the petitioner as Tamil Pandit the required qualification was M.A (Tamil) or B.A.(Tamil) and B.Ed and inasmuch as the petitioner was having Post Graduate Degree in Tamil and B.Ed she was well qualified as per the requirement.

6. The third respondent has filed the counter affidavit stating that the impugned order itself was passed by the third respondent only based on the order of the first respondent dated 01.09.2004 which was passed based on the appeal filed by the fourth respondent dated 19.03.2003 challenging the order of appointment of the petitioner dated 03.08.2002 and subsequent approval o her appointment by the second respondent dated 10.02.2003.

7. Therefore, according to the third respondent the third respondent has to only execute orders of the first respondent. According to the third respondent the petitioner and the fourth respondent are almost equally qualified but for the difference that the petitioner possess B.A. (History) and M.A.(Tamil) Degree, while the fourth respondent possess B.A in Tamil Degree. According to the third respondent the Appellate Authority the first respondent has followed the Government orders G.O.Ms.No.930 dated 09.06.1975, G.O.Ms.No.1732 dated 30.08.1980, and G.O.Ms.No.662 dated 13.04.1982 and has found that the fourth respondent is more suitable to the post. The first respondent in the order dated 1.09.2004 has also chosen to rely on the said Government orders to say that the teachers who are appointed in a particular subject should have taken that subject as a first subject for the post of their appointment.

8. Therefore, apparently, the first respondent has presumed that the petitioner had passed M.A.(Tamil) only while the fourth respondent in B.A.(Tamil) and therefore she is better qualified. The fourth respondent in the counter affidavit would state that as far as she is concerned she has challenged the order of appointment of the petitioner as Tamil Pandit dated 03.08.2002 and the first respondent being an Appellate Authority by the order dated 01.09.2004 has set aside the promotion given to the petitioner and therefore in that place she was promoted. The impugned order passed by the third respondent in this case, is a consequential one to that of the order of the first respondent dated 01.09.2004.

10. According to the fourth respondent, the order of the first respondent dated 01.09.2004 is not affecting the petitioner. Further according to the fourth respondent since the appeal decided by the first respondent was only a departmental appeal it does not require any opportunity and the orders were passed based on the records. According to the fourth respondent the petitioner has studied M.A. in Tamil by postal tution and her basic degree is in B.A.History. As per the purport of the said Government orders, since the petitioner has not passed basic degree in Tamil she shall not be entitled for the post of Tamil Pandit.

11. I have heard the learned counsel for the petitioner as also the learned counsel appearing for the respondent (3 & 4) as also the learned Special Government Pleader appearing for the respondents(1 & 2).

12. At the outset, it has to be pointed that the impugned order of the third respondent dated 18.10.2004 under which the petitioner was reverted who was promoted by the third respondent as Tamil Pandit on 03.08.2004 as was approved by the second respondent dated 01.10.2003, has to the lower post of secondary grade teacher based on the order of the first respondent dated 01.09.2004. The said order of the first respondent 01.09.2004 is an order passed by the first respondent in an appeal filed by the fourth respondent against the order of appointment of the petitioner dated 03.08.2002 and subsequent approval dated 10.02.2003. The fact remains that the first respondent while passing the order on 01.09.2004 which is stated to be a petition preferred by the fourth respondent on 19.03.2003 challenging the order of appointment of the petitioner as Tamil Pandit on 03.08.2002 has not given any opportunity to the petitioner before passing such order.

13. It is admitted that the appointment of the petitioner as Tamil Pandit on 03.08.2002 by the third respondent has been approved by the second respondent-the District Educational Officer who is the authority to decide about the qualifications as per the provisions of the Tamil Nadu Recognised Private Schools (Regulations) Rules on 10.02.2003.

14. As correctly pointed out by the learned counsel for the petitioner, the first respondent while taking up the petition filed by the fourth respondent dated 19.03.2003 has allowed the said petition on 01.09.2004 holding that the petitioner was no qualification based on certain Government Orders without even giving notice to the petitioner or any opportunity to the petitioner to substantiate her case especially when admittedly the petitioner is working as Tamil Pandit in the third respondent School from 03.08.2002, not only based on the order of the third respondent but also the said order having been approved by the competent authority namely, the second respondent even on 10.02.2003.

15. It is on this score itself the order of the first respondent dated 01.09.2004 has to be set aside as opposed to the basic principles of law and natural justice and consequently, the impugned order of the third respondent has no legal basis. There is one another circumstance as pointed out by the learned counsel for the petitioner that apart from the fact that on the representation of the fourth respondent dated 19.03.2003, the first respondent has passed the order on 01.09.2004 without giving opportunity to the petitioner by setting aside the order of the appointment of the petitioner. Even assuming that the said representation of the fourth respondent dated 19.03.2003 to the first respondent is an appeal, as per the provisions of the Tamil Nadu Recognised Private Schools(Regulations) Act namely, 43(1) any appeal ought to have been filed within one month from the date of order. In the present case, if the representation of the fourth respondent dated 19.03.2003 to the first respondent is taken as an appeal, from the date of order of appointment of the petitioner by the third respondent dated 03.08.2002 or from the order of approval granted by the second respondent dated 10.02.2003 in both the cases the representation stated to have been filed by the fourth respondent is patently beyond the time limit. The fourth respondent who is also working as a teacher in the same third respondent school cannot plead ignorance of the order.

16. Mr.K.Vellaisamy, learned counsel for the fourth respondent could not defend that the fourth respondent has filed the appeal or representation within the time stipulated under the Act except to state that it is administrative in character.

17. On the other hand, Mr.K.Vellaisamy, learned counsel appearing for the fourth respondent would submit that admittedly the petitioner was not given any opportunity to substantiate her case before the first respondent while, the first respondent was dealing with the appeal by the fourth respondent on 19.03.2003, the petitioner can avail the opportunity before this Court under Article 226 of the Constitution of India.

18. According to the learned counsel, the concept of natural justice is an empty formality i the present case and even assuming that the petitioner has got any right of being heard the same can be exercised by the petitioner in this writ petition. I am unable to agree with the said contention of the learned counsel for the fourth respondent. This Court while deciding any issue under Article 226 of the Constitution of India cannot sit as an Officer deciding the issue. Moreover, the principle denial of natural justice which is complained by the petitioner is against the conduct of the first respondent who while deciding an issue against the petitioner ought to have realised that the basic principles of law is violated when, at the instance of the fourth respondent he set aside the order of the appointment of the petitioner who has been serving as a Tamil Pandit admittedly from 03.08.2002.

19. A perusal of the order of the first respondent dated 01.09.2004 would show that it has been passed under a mistaken impression apart from the fact that it is violating all the principles of law and natural justice. The said order raises about the three Government Orders namely, G.O.Ms.No.930 dated 09.06.1975, G.O.Ms.No.1732 dated 30.08.1980 and G.O.Ms.No.662 dated 13.04.1982.

20. Mr.K.Vellaisamy, learned counsel appearing for the fourth respondent would also submit that those three Government Orders, virtually make the petitioner ineligible to be appointed as Tamil Pandit. In this regard, it is relevant to point out the qualification required for Tamil Pandit as per the Tamil Nadu Recognised Private Schools (Regulations) Rules Annexure V(5). It prescribed the following qualification required for the post of Tamil Pandit namely, M.A.,(Tamil) or B.A.(Tamil) or M.O.L.(Tamil) or B.O.L (Tamil) and B.Ed or B.T or L.T or Secondary Grade Training etc., This was amended by G.O.Ms.No.125 dated 12.11.2003 by which a new Annexure V-A was introduced. As per the said amendment which came into effect from 12.11.2003, the required qualification for a Tamil Pandit is B.A(Tamil), B.Lit, BOL, and B.Ed etc.,

21. In the present case, admittedly the appointment of the petitioner as Tamil Pandit was on 03.08.2002 and the same was approved by the authority under the Act namely, the second respondent on 10.02.2003. Therefore, it was before the date of the said G.O.Ms.No.125 namely,12.11.2003. Therefore, at the time when the petitioner was appointed, the qualification required for the post on Tamil Pandit was M.A.(Tamil) or B.A(Tamil) or MOL(Tamil) or BOL(Tamil) and B.Ed. At that time, the petitioner having M.A. in Tamil eventhough she was having B.A. Degree in History was eligible to be fully qualified along with the B.Ed. Therefore, it cannot be said that by the subsequent amendment which has come into effect only from 12.11.2003 for post of Tamil Pandit B.A(Tamil) is required which the petitioner is lacking and therefore, she should be disqualified.

22. The contention of the fourth respondent in this regard that the said amendment dated 12.11.2003 should be construed as if it was in existence even before that when the petitioner was appointed is absolutely unsustainable. Now if we refer to the order of the first respondent dated 01.09.2004 the same is not valid in law as I stated earlier due to the reason that it was passed without giving notice to the petitioner which is also a requirement under Section 43(3) of the Tamil Nadu Recognised Private Schools(Regulations) Act. Even on the basis of the Government orders referred by the first respondent the said order is not sustainable. The Government order in G.O.Ms.No.930 dated 09.06.1975 in amended Rule 15 of Tamil Nadu Educational Rules as follows:

"Trained graduate teachers who have studied Tamil in their B.A./B.Sc. degree course above will be appointed as B.T Assistants to teach through Tamil in non-Government Secondary Schools. Trained Graduate Teachers who have studied Telegu, Malayalam, Urdu, Kannada, Hindi, Gujarathi will be appointed as B.T. Assistants to teach through the respective mediums in schools. The requirements will apply to heads of secondary schools also."

23. A reference of the said Government order shows apart from that it amends Tamil Nadu Educational Rules it relates to B.T.Assistants and not Tamil Pandits. Therefore, a reference of the said Government order by the first respondent is a misnomer. Again the reference to another G.O.Ms.No.1732 dated 30.08.1980 would show that it was an amendment to Rule 15 Tamil Nadu Educational Rules it is also relating to B.T.Assistants. Again another Government order referred by the first respondent in the order 01.09.2004 namely 662 dated 13.04.1982 relates to the appointment of the graduate teachers with B.A. Economics qualification.

24. A reading of the said Government Orders would also show that the said Government Orders have no application on the facts of the case. Therefore, the first respondent apart from committing a gross illegality in not even hearing the petitioner also acted against Section 43(3) of Tamil Nadu Recognised Private Schools(Regulations) Act and on the misunderstanding of Government orders referred by him.

25. He has relied upon the three Government orders which have absolutely no relevance to the facts and circumstances of the case at all. It is unfortunate that a higher officer like the first respondent has misconstrued everything for the reasons best known to him. It is equally understandable as to how that the order is sought to be justified by the learned counsel for the fourth respondent especially when that order misreads the Government Order and passed against all norms of natural justice.

26.Therefore, even accepting the argument of the learned counsel for the fourth respondent that the petitioner is given an opportunity now before this Court to assail the order of the first respondent dated 01.09.2004, in my considered view the fourth respondent has to fail and the order of the first respondent dated 01.09.2004 has to necessarily go as the same is opposed to all norms and tenets of law.

27. It goes without saying that the consequential impugned order of the third respondent has no legal basis whatsoever. It can never be said that this Court cannot decide about the validity of the order of the first respondent dated 01.09.2004, for the impugned order of the third respondent is only consequential. As the third respondent has correctly pointed out in the counter affidavit, being the aided School it has no other go than following the order of the first respondent. Therefore, it can never be said the third respondent has mala fide attitude against the petitioner, since they only implemented the unlawful order of the first respondent as stated above.

28. In view of the same, the impugned order of the third respondent dated 18.10.2004 which is consequential to the order of the first respondent dated 01.09.2004 as also the order of the 1st respondent dated 01.09.2004 are quashed. The writ petition stands allowed. There is no order as to costs. Consequently, connected W.P.M.P. and W.V.M.P. are closed.

sms To

1.The Joint Director of School Education, Secondary Education, Chennai - 600 006.

2.The District Educational Officer, Virudhunagar, Virudhunagar District.

3.The Correspondent, A.V.M.Marimuthu Nadar Higher Secondary School, Vilampatti Nadar Uravinmuraikku Parthiappattathu, Vilampatti (Post), (Via) Sivakasi.