High Court Kerala High Court

Beena.V.I. vs Registrar on 15 July, 2009

Kerala High Court
Beena.V.I. vs Registrar on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24900 of 2008(L)


1. BEENA.V.I., 35 YEARS
                      ...  Petitioner

                        Vs



1. REGISTRAR, KERALA GRICULTURAL UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.RENJITH THAMPAN,SC,KERALA AGRL.UTY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/07/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 24900 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 15th July, 2009.

                            J U D G M E N T

In this writ petition, the petitioner, who is an aspirant for

appointment to the post of Assistant Professor in the discipline of Soil

Science and Agricultural Chemistry in the 1st respondent’s University,

raises a grievance regarding violation of the principles of communal

rotation by the University in making appointments pursuant to the

selection for which the petitioner participated. Ext. P4 is the rank list

prepared pursuant to the selection in which the petitioner is rank

no. 3. There were 5 vacancies. However, only two vacancies have

been filled up by open competition candidates. One candidate was

appointed in the rotation applicable to Ezhava community. Since

other reservation community candidates were not available, the

balance two vacancies were left unfilled in view of Rule 15(b) of

Kerala State and Subordinate Service Rules, which stipulated that

whenever candidates from the reservation community is not available

those vacancies should not be filled up and should be notified

separately. The petitioner’s contention is that since there were five

vacancies, if three vacancies are set apart for being filled up by

communal rotation, that would violate the 50% Rule in Rule 15(d),

which stipulates that in one selection year, the reservation category of

posts shall not exceed 50% of the total number of vacancies for which

selection is resorted to in a selection year. One selection year is

defined to mean the period from the date on which the rank list of

candidates comes into force to the date on which it expires.

Therefore, according to the petitioner, out of the five vacancies

available for filling up, only two could have been filled up by

communal rotation lest it would violate the 50% rule. According to

the petitioner, therefore, three of the five vacancies should have been

filled up from open competition candidates, in which case, the

W.P.C. No. 24900/08 -: 2 :-

petitioner being rank no. 3 would be the one to be appointed.

Therefore, the petitioner seeks the following reliefs:

“[i] issue a writ of mandamus or any other appropriate writ,
order or direction, commanding the respondent to appoint the
petitioner against the vacancies notified as per Ext. P2;

[ii] issue a writ of mandamus or any other appropriate writ,
order or direction, restraining the respondent from filling up all
the available vacancies from Ext. P3 ranked list;

[iii] declare that the respondent is liable to fill the vacancies
from Ext. P3 ranked list only to the extent of notified vacancies as
per Ext. P1 and the 5 vacancies notified as per Ext. P2
notification are to be filled from Ext. P4 ranked list.”

2. A statement has been filed by the respondent-University in

which the rotation as worked out by the University has been

explained. Going by the same, the rotation for this particular

selection should start at the 18th point in the 100 point roster which

goes to an Ezhava. The first Ezhava available in Ext. P4 rank list is

Smt. Mini V, who has been appointed in that vacancy. The next

vacancy goes to open competition candidate and the 1st rank holder

was appointed to that post. The roster point 20 has to be filled up by

a Viswakarma candidate. Since no Viswakarma candidate is

available, the said vacancy was left unfilled. Roster point 21 goes to

open competition candidate. The second rank holder, namely,

Thulasi, V., was accommodated in that roster point and appointed.

According to University, since the roster point 22 should go to a

Latin Christian and no Latin Christian candidate was available, that

vacancy was also left unfilled to be filled up by notification. According

to the University, the rotation has been worked out strictly in

accordance with Rule 15 and the roster prescribed thereunder.

3. I have considered the rival contentions in detail.

W.P.C. No. 24900/08 -: 3 :-

4. Up to roster point 21, there is no infirmity in the rotation

adopted. The question is whether the 5th vacancy could have been

left unfilled as one to be filled up by a Latin Christian by separate

notification or whether it should be filled up by an open competition

candidate. Admittedly, for the selection year, there were only five

vacancies. Therefore, if more than two vacancies are filled up by

communal rotation, then that would violate the 50% Rule. Hence, the

selection can be completed in respect of that selection year without

violating 50% Rule only by filling up the 5th vacancy by an open

competition candidate. Admittedly, the petitioner is the next open

competition candidate to be appointed. That being so, clearly, the

petitioner is the one to be accommodated in the 5th vacancy available

for filling up in the selection year.

In view of the above findings, I allow the writ petition and direct

the respondent to appoint the petitioner in the 5th vacancy, which has

been notified as per the notification pursuant to which Ext. P4 rank

list has been prepared. Orders in this regard shall be issued as

expeditiously as possible, at any rate, within one month from the date

of receipt of a copy of this judgment. The writ petition is allowed as

above.

Sd/- S. Siri Jagan, Judge.

Tds/