High Court Kerala High Court

State Of Kerala vs N.K.Subrahmanian on 1 October, 2010

Kerala High Court
State Of Kerala vs N.K.Subrahmanian on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 835 of 2009(U)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. N.K.SUBRAHMANIAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.KRB.KAIMAL (SR.)

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :01/10/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
          R.P.No.835/2009 in W.P.(C) No. 35456/2008-U
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 1st day of October, 2010.

                                  O R D E R

This review petition is filed by the State seeking to review the

judgment in W.P.(C) No.35456/2008.

2. Heard learned Govt. Pleader appearing for the review petitioner,

learned counsel for the first respondent and learned Standing Counsel for

the Kerala Sports Council.

3. The review petition is filed contending that after the coming into

force of the Kerala Sports Act, the appointment of regular staff can be made

only after consultation with the Public Service Commission, going by

Section 44 of the Act. It is pointed out that after the coming into force of

the Kerala Sports Act, the Council is not competent to make any regular

appointment without prior concurrence of the Government. It is also

pointed out that as per Section 6 of the Act and consequent to the

reconstitution of the State Sports Council in 2006, a standing committee

should be constituted which shall exercise the powers and discharge the

functions as may be entrusted to it by the State Sports Council. It is further

pointed out that the Government was not a party to the writ petition and

rp 835/2009 2

therefore they could not bring to the notice of this Court the above aspects.

4. Learned counsel appearing for the first respondent submitted that

even thought Kerala Sports Act has been promulgated, Kerala Public

Service Commission (Additional Functions as respects certain Corporations

and Companies) Act, 1970 and the Kerala Public Service Commission

(Consultation by Corporations and Companies) Rules, 1971 have not been

amended to enable the Sports Council to come within the purview of the

Act and Rules. It is pointed out that in the absence of any amendment as

noted above, the provisions of Section 44 as regards consultation with the

Public Service Commission cannot be given effect to.

5. Normally, the procedure for conducting of selection to appoint

persons in any establishment will be governed by the Act, Rules and

Regulations in force as on the date of the notification. True that by an

amendment of the same or by bringing a legislation, the same can be

interfered with, but only under known process of law. The requirements for

such an exercise are wellknown and are settled by various decisions of this

Court and that of the Apex Court.

6. Evidently, even though the Sports Act was brought into force, the

amendments in the other enactments and the relevant rules as pointed out by

the first respondent, have not been made so far. Therefore, the contention

rp 835/2009 3

that only under Section 44 of the Kerala Sports Act alone, any appointment

can be made, cannot be accepted. Apart from that, there was no legal

impediment for the Sports Council to initiate the process of appointment in

terms of the rules and regulations and the procedure which was being

adopted by them. No other legal impediment is pointed out by which they

are restrained from continuing with the selection process.

7. In the judgment impugned, this Court has only held that as there is

already a notification and as the steps for the selection of candidates have

been completed, there is no reason as to why the further action in the matter

should be kept pending. It is in that context, this Court ordered that the

further action for publication of rank list can be finalised.

8. Whether, as pointed out by the learned Govt. Pleader, only a

standing committee alone can go into the further procedure for selection, is

a matter for the Sports Council to take appropriate decision. I am not

finally pronouncing anything upon that aspect.

9. In the light of the above, even if the Government was not a party to

the writ petition, in the light of the legal position as pointed out above, this

Court cannot accept the argument that in the light of Section 44 of the

Kerala Sports Act, appointment of regular staff can be made only after

consultation with the Public Service Commission. In that view of the

rp 835/2009 4

matter, there is no apparent error in the judgment. The review petition is

therefore dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/