High Court Madras High Court

K.Jayaprakash vs Union Of India on 6 February, 2004

Madras High Court
K.Jayaprakash vs Union Of India on 6 February, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 06/02/2004

CORAM

THE HON'BLE MR.JUSTICE R.JAYASIMHA BABU
and
THE HON'BLE MR.JUSTICE M.KARPAGAVINAYAGAM

W.P.No.3557 of 2000

K.Jayaprakash                  ..Petitioner

-vs-

1.Union of India,
  rep. By General Manager,
  Southern Railway,
  Chennai-3.

2.The Chief Personnel Officer,
  Southern Railway,
  Chennai-3.

3.T.Arunachalam
4.S.Balakrishnan
5.C.Baskaran
6.K.Ganesan
7.S.Narayanan
8.G.Padmanabhan
9.A.N.Shafi Hussain
10.S.Sivalingam
11.C.Srilatha Ragothaman
12.N.Sundararaman
13.P.Sundarvel
14.V.Sivasamy

15.The Registrar,
   The Central Administrative Tribunal,
   Chennai Bench, Chennai.              ..Respondents



        Petition filed under Art.226 of the Constitution of India, praying for
the  issue  of  writ  of  certiorarified  mandamus  calling  for  the  records
pertaining to the order of the 15th respondent herein in O.A.No.16 6/99, dated
9.11.1999  and  quashing  the  same  and  consequently quashing the order No.P
(S)608/III/62/LA, dated 24.2.99 of  the  2nd  respondent  and  also  directing
respondents  1  and 2 to conduct fresh selection to the post of Law Assistants
without calling for further volunteers in Southern Railway.

!For Petitioner :  Mr.P.N.Prakash

^For RR-1 and 2 :  Mr.R.Thiagarajan,
                Senior Counsel for
                Mr.V.G.Sureshkumar

For RR-4,6, 7 & 10 :  Ms.Aparna Nandakumar
For RR-8, 11 to 14 :  No appearance


:ORDER

(The order of the Court was made by R.JAYASIMHA BABU, J.)
This is an unusual petition wherein the applicant for the post of Law
Assistant seeks invalidation of the select list on the ground that the answer
scripts were not valued by an officer belonging to the Department in which,
according to the applicant, the post is. That Department is said to be the
Commercial Department. Reliance is placed upon the Indian Railway
Establishment Manual, Vol.I, which refers the post of Law Assistant among the
posts in the Commercial Department and which also provides that the channel of
promotion for the post of Law Assistant is that of Chief Law Assistant.

2. The notification inviting applications was issued in April 1998.
That notification does not refer to the post being one in the Commercial
Department. It is merely captioned as “Selection for the post of Law
Assistant”. It invites applications from employees serving in any Branch of
the Railways, the selection being on “All Railway Basis”. The applicant was
put on notice that he should have at least five years of non-fortuitous
service in the Railway and that he should possess a B.L. Degree. The
applicant in order to have a place on the selection panel must, in addition,
undergo a written test and viva voce test, only those qualifying in the
written test being called for the viva voce test. That notification also sets
out that the Law Assistants have their own regular channel of promotion.

3. In addition to the entry “Law Assistants” among the posts in the
Commercial Department, instructions are contained in paragraphs 218 and 219 of
the Indian Railway Establishment Manual, 1989, which inter alia provide that
when recruitment is made to a post in any Department of the Railways, the
selection Board should comprise of at least three persons two of whom shall be
from the Department in which the post is. It also provides that the question
paper must be set by one of the members of the Selection Board and the answer
books should invariably be valued by a member of the Selection Board who is
also an officer of the Department for which the selection is held.

4. In this case, the Selection Board consisted of two officers from
the Commercial Department and the Personnel Officer who did not belong to the
Commercial Department, but a different Department. The question paper was set
by one of the officers from the Commercial Department. The valuation was done
by the Personnel Officer. It may be mentioned here that all the members of
the selection board had the B.L. degree and had a background in law.

5. The answer scripts were thus valued by a person who had knowledge
of law and who was competent to value the answer sheets. Nothing wrong in his
valuation is alleged. It is his legal competence to value those papers that
is being questioned.

6. If the premise on which the petitioner’s claim is based is that
the selection was for a post in the Commercial Department, that premise is not
one which can be said to be sustainable as the notification does not anywhere
refer to “Commercial Department”. It only invites applications for the post
of Law Assistants. The fact that two officers of the Commercial Department
sat on the selection Board does not on that score alone make this a post in
the Commercial Department.

7. The Senior Personnel Officer of the Railways has filed an
affidavit before us wherein he has stated that the Law Assistants selected
both under direct recruitment as well as promotional quota are posted to work
in the Headquarters office (Commercial Claims Office, General Law Branch),
Construction Branch, Railway Rates Tribunal and Integral Coach Factory and
also in Division offices. The maximum number of Law Assistants were working
in Commercial Claims Office to deal with claim cases before the various city
Courts till the establishment of the Railway Claims Tribunal. As most of the
Law Assistants are working in the Claims Branch for the Administrative Purpose
they were brought under the control of Chief Claims Officer/Chief Commercial
Manager of Commercial Department. However, 3 to 4 Law Assistants were working
under the control of Law Officer in General Branch to deal with all the
matters viz. Establishment, Contracts, Law, Property, Family Law, etc, except
the claim cases.

8. The notification in this case does not state that the recruitment
of Law Assistants was only for the purpose of dealing with claim cases in the
Commercial Department. The Law Assistants recruited pursuant to this
notification were liable to be posted anywhere, whether in the general branch
or the Commercial Department or other places wherein the services of Law
Assistants were required by the Railways. Law Assistants had separate channel
of promotion and, irrespective of the Department in which they were placed,
they were not to be promoted for the post other than that in law available
within the Department. That is the reason why the recruitment was on “All
Railway Basis” and none of the applicants were allowed to carry the seniority
earned by them prior to their selection as Law Assistants, after they entered
the cadre of Law Assistants.

9. Even assuming for a moment that it is possible to sustain the
claim of the petitioner that it is a post in the Commercial Department, we do
not see anything illegal in the Senior Personnel Officer valuing the answer
scripts as his qualification and competence to do so is unquestioned. The
fact that he is a member of the Selection Board is not in dispute. He was
certainly competent, being a member of the Selection Board, to set or value
the question paper. The reference in the instructions that the answer scripts
should invariably be valued by an officer from the Department and who is on
the Selection Board is not so rigid a rule as to shut out a member of the
Selection Board who is not an officer from the Department for which the
selection is made, and prevent him from valuing the answer scripts, if he is
otherwise qualified and competent to do so.

10. We do not see any merit in the writ petition. The same is
accordingly dismissed.

Index: Yes

Website: Yes

To

1.The General Manager,
Southern Railway,
Chennai-3.

2.The Chief Personnel Officer,
Southern Railway,
Chennai-3.

3.The Registrar,
Central Administrative Tribunal,
Chennai Bench,
Chennai1-4.

Dev/