High Court Kerala High Court

Maya B.Nair vs Government Of Kerala on 14 February, 2008

Kerala High Court
Maya B.Nair vs Government Of Kerala on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2298 of 2008(W)


1. MAYA B.NAIR, SANTHA SADANAM,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA,
                       ...       Respondent

2. THE PUBLIC SERVICE COMMISSION,

3. THE DISTRICT OFFICER,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice V.GIRI

 Dated :14/02/2008

 O R D E R
                         V.GIRI, J
                       -------------------
  W.P.(C). 2298,2643,3532,802,2664,2926,2445,3593 &
                      4452 of 2008
                      --------------------
        Dated this the 14th day of February, 2008

                       JUDGMENT

Common issues arise for consideration in all these

writ petitions. On consent of parties, the writ petitions

were taken up for hearing and they have been heard

together and are disposed of by a common judgment.

Counter affidavits have been filed by the PSC in

some cases. Copies of the same have been served on the

counsel appearing in the other cases with an adoption

memo. W.P.(C)s.3532/2008, 2643/2008 and 2926/2008

have been referred to for the purpose of referring to the

documents which have been placed on record.

PSC by a notification dated 31.12.2005, (Ext.P1 in

W.P.(C).3532/2008), invited applications for the post of

L.D.Typist in various departments. Qualifications

prescribed for the post are as follows:-

Lower Grade Certificate in KGTE English

Typewriting and Computer Word

Processing or its equivalent.

W.P.(C)s.2298/2008 and
Connected Cases 2

The controversy in these cases is centred around

the last among the qualifications, ie, Computer Word

Processing or its equivalent. By Ext.P17 order dated

15.12.2006, PSC declared that the courses with duration

of not less than three months conducted by Central/State

Government Departments, Government Agencies,

Government Societies or Universities and a certificate in

Computer Word Processing issued there upon, will be

treated as equivalent to the prescribed qualification in

terms of Rule 13(b) of Part-II of K.S. & S.S.R. By

Ext.P18 communication dated 30.7.2007, further

expatiation was made by the Commission, by

enumerating certain institutions as competent to offer

the courses, which are eligible to be treated as

equivalent qualification by the PSC for the post in

question. 13 institutions are enumerated therein. LBS

Centre for Science and Technology and IHRDE are two

of the enumerated institutions. Apparently, both these

are recognised by the Government of Kerala. They are

treated as Government of Kerala undertaking. Clause 2

of Ext.P18 states that the certificates issued by the

W.P.(C)s.2298/2008 and
Connected Cases 3

enumerated institutions will be accepted as sufficient

qualification only if they have a course duration of not

less than three months. Petitioners participated in the

written test and subsequently they were included in the

short list and when they were called for the interview

they had produced the certificates evidencing the

qualifications possessed by them. The qualification

relating to Computer Word Processing in the case of the

petitioners in Writ Petition No.3532/2008 is evidenced

by Exts.P4 and P8. Apparently, PSC took the stand that

though the courses undergone by the petitioners are

from a recognised institution, forming one of the

enumerated institutions in Ext.P18, nevertheless the

course is a part time one and therefore, the

qualification cannot be treated as an equivalent

qualification in terms of Exts.P17 and P18.

This is a stand which is common to all the writ

petitions. Another common feature in all these cases is

that the petitioners have participated in the course which

is offered by LBS or by IHRDE. In all these cases

certificates also show that the course undergone by the

W.P.(C)s.2298/2008 and
Connected Cases 4

respective petitioners is a part time course.

Reference will also have to be made in this regard

to a further certificate issued by the Director of IHRDE

and Assistant Director of LBS certifying that, in the case

of LBS, the syllabus of the courses enumerated therein,

will include topics in Computer Word Processing, theory

and practical (Ext.P13 in W.P.(C).2664/2008), and in the

case of IHRDE, the Joint Director or in one case, the

Director, went on to certify that the short term course

on Word Processing, Electronic Typewriting and Data

Entry Techniques was designed by IHRDE to conduct

the same within a duration of 90 to 100 hours spread

over a period of three months (Ext.P7 in W.P.(C).

2643/2008).

The case urged is that the petitioners in these writ

petitions have undergone a course in either Computer

Word Processing or certain allied courses which included

a topic in Computer Word Processing as well and that

the course duration was not less than three months.

Thus going by the institution which has offered the

W.P.(C)s.2298/2008 and
Connected Cases 5

course and also going by the duration of the course

successfully completed by the petitioners, they satisfied

the requirement in the order issued by the PSC on

15.12.2006 under Rule 13(b) and the subsequent

clarification issued on 30.7.2007.

I also consider it appropriate to refer in this context

to a communication which was issued by the Secretary of

the PSC to the District Officers, on 29.6.2006 (Ext.P8 in

W.P.(C).802/2008). Apparently, this was intended to

intimate the District Offices that candidates possessing

the following qualifications may also be treated as

eligible to participate in the examination to be conducted

by the PSC for the post of L.D.Typist in various

departments.

(i).Diploma in Commercial practice by the

Board of Technical Examination.

         (ii).PGDCA    by the Board of Technical

         Examination.

W.P.(C)s.2298/2008 and
Connected Cases                 6

(iii).Diploma in Computer applications

issued by the LBS.

(iv). Certificate issued by the LBS in Data

Entry and Office Automation.

(v). National Trade certificate in Data

preparation and Computer Software.

(vi). Certificate issued by the LBS in Data

Entry and Software.

(vii). Secretarial practice in the

Government Commercial institute.

Obviously, when a clarification is issued by the

Commission on 30.7.2007, as to the enumerated

institutions, they must have taken into account the

communication dated 29.6.2006 as well.

The question for consideration, which arises as a

common issue in all these cases is whether the course

which is undergone by the petitioners either in

Computer Word Processing or in allied course, should

necessarily be a full time course, or whether a part time

W.P.(C)s.2298/2008 and
Connected Cases 7

course would also be sufficient for the purpose of the

notification in question.

PSC in their counter affidavit have taken a specific

stand that going by the order issued by the Commission

under Rule 13(b) of Part-II of K.S & S.S.R and the

subsequent clarification issued on 30.7.2007 as also the

further communication issued by the Commission on

11.9.2007, it is clear that only a full time course was in

the contemplation of the Commission when it declared

certain qualifications as equivalent. The short question

is whether it is so.

Learned counsel for the petitioners contend that

the description as contained in the order issued by the

Commission under Rule 13(b) will have to be treated as

conclusive. It is contended that all that is mentioned

therein is that the candidate must have completed a

course having duration of not less than three months

conducted by the Central/State Government

Departments, Agencies, Societies and Universities and

should have been issued a certificate for the said course

W.P.(C)s.2298/2008 and
Connected Cases 8

in Computer Word Processing. What is crucial therein is

that the course must have been offered by the

institutions which are accredited or recognized by the

Government or by Governmental agencies as such.

What is further crucial is that the course must have had a

minimum duration of three months. So also when Ext.P8

communication was issued on 30.7.2007, reference is

made to the enumerated institutions including LBS and

IHRDE. Reference is also made to the duration of the

courses as requiring a minimum of three months. There

is no reference to the nature of the course being either

part time or full time even in the clarification dated

30.7.2007.

Learned Standing Counsel, Mr.Alexander Thomas,

on the other hand contends that where the Commission

had issued an order under Rule 13(b) declaring certain

qualifications as equivalent and had also mentioned that

the course duration must not be less than three months,

the intention is clear, that the course must have been a

regular course and not a part time course.

W.P.(C)s.2298/2008 and
Connected Cases 9

I have considered the wording in the order issued

by the PSC under Rule 13(b). Subsequent clarification

issued on 30.7.2007 should be considered in conjunction

with the order under Rule 13(b). There is no

inconsistency between the two. What is apparently

discernible there from are two major features. Firstly,

the course must have been offered by either a

Government Department or a Society or an Agency

which is accredited to a Government Department or

otherwise treated as Government undertaking.

Certificates produced by the petitioners in all these cases

admittedly satisfy this requirement. Second aspect is

that the course undergone by the applicant must have

had a duration of not less than three months. I think it is

significant that the Commission did not specify that the

course must also be a regular course as distinguished

from a part time course, in their order issued under Rule

13(b) or in the subsequent clarification issued on

30.7.2007. I also think it is worthwhile to presume that

the Commission had before it the Course content of all

the institutions and the courses offered by them and it is

thereafter, that they chose to declare that the equivalent

W.P.(C)s.2298/2008 and
Connected Cases 10

qualification must be that which is offered by certain

enumerated institutions. Obviously, it was competent

for the Commission to include a further stipulation that

the course should not only have a duration of not less

than three months but should also be a regular course

and not a part time course. No such stipulation is

discernible from the order under Rule 13(b) or

subsequent communication dated 30.7.2007. If that be

so, I do not think it appropriate to infer an additional

condition, over and above what is expressly enumerated

under Rule 13(b).

Mr.Alexander Thomas contends that the view taken

by the PSC that the course undertaken by the candidate

must have been a full time course as distinguished from

a part time course, is a plausible view and this Court, in

proceedings under Article 226 of the Constitution should

be reluctant to substitute its wisdom for the wisdom of

the Commission. As a matter of law, this argument is

impeccable but it is to be noted that the challenge to

the action taken by the Commission is not on the ground

of competence of the Commission to declare a

W.P.(C)s.2298/2008 and
Connected Cases 11

qualification as equivalent under Rule 13(b), but on the

ground that the rejection of the application of the

petitioners is unwarranted even going by the order

issued by the Commission under Rule 13(b) read with its

own clarification issued on 30.7.2007. In other words,

the question is whether the rejection of the petitioners’

application is illegal in the context of the stand adopted

by the Commission itself while exercising power under

Rule 13(b) of Part-II of K.S. & S.S.R. In that view of the

matter, I am of the opinion, that the stand taken by the

Commission that the part time course offered by the

institutions enumerated in clarification dated 30.7.2007

should not be treated as sufficient for the purpose of

equivalent qualification, is not justified, warranted or

sustainable. Consequently the said action is liable to be

interfered with.

Mr.Alexander Thomas refers to a subsequent

communication issued by the PSC on 11.9.2007, which to

an extent is a verbatim re-production of the

communication dated 30.7.2007. The Commission also

issued a caveat in the communication dated 11.9.2007 to

W.P.(C)s.2298/2008 and
Connected Cases 12

the effect that all those courses and qualifications which

are enumerated therein should have been acquired after

successful completion of the course of a duration of not

less than three months otherwise than on an hourly

basis. He submits that except a course which is offered

on a regular basis, all the other courses will have to be

treated as on hourly basis. Consequently part time

course cannot be accepted. But I find it difficult to

accept this for more than one reason. Firstly, though

Commission is obviously having the power of clarifying

any aspect which is covered by its order issued under

Rule 13(b) of the General Rules, such clarification

cannot be inconsistent with what is expressly provided

for in the order. As I had noted above, the order issued

under Rule 13(b) refers to only two major features. One

is the nature of the institution which offers a course and

the other is the duration of the course. Third element as

a condition as such is not contemplated therein. In that

view, the condition in Ext.P11 in Writ Petition

No.2643/2008 will have to be read as subject to the order

issued under Rule 13(b). Since the order under Rule 13

(b) does not specifically exclude a part time course, I

W.P.(C)s.2298/2008 and
Connected Cases 13

deem it appropriate and reasonable to construe that the

stipulation contained in Ext.P11 has not excluded the

part time course as such.

The second aspect in this regard is the fact that

Ext.P11 in W.P.(C).2643/2008 has been issued after

conduct of the examination, in all these cases. No doubt

clarification issued on 30.7.2007 would also be

subsequent to the examination. But as I have mentioned

above, the stand taken by the PSC will have to be

judged with reference to its own order issued under Rule

13(b) and not with reference to any subsequent

clarification or a communication issued by the PSC. I

am unable to accept this contention of the learned

counsel also.

In the light of the above, writ petitions are allowed

in part. It is declared that non inclusion of the

petitioners in the rank list on the ground that the course

undertaken by them in Computer Word Processing or

allied qualifications is a part time course is illegal and

unsustainable. PSC shall consider the certificates

W.P.(C)s.2298/2008 and
Connected Cases 14

relatable to each one of these petitioners afresh without

reference to the question as to whether the course is

part time course or not, in the light of the observations

made above. Petitioners shall be included in the rank

list either by issuance of a revised rank list or by an

addendum notification assigning them the due place in

the rank list. Needful shall be done within a period of

six weeks from the date of receipt of a copy of this

judgment.

V.GIRI,
Judge

mrcs