High Court Kerala High Court

Arun P.V. Uthaman vs State Of Kerala on 23 July, 2010

Kerala High Court
Arun P.V. Uthaman vs State Of Kerala on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20728 of 2010(M)


1. ARUN P.V. UTHAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF YOUTH SPORTS,

3. P.R.ASWANI RAJ,

4. THE EMPLOYMENT OFFICER,

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2010

 O R D E R
                  ANTONY DOMINIC, J.
                  ~~~~~~~~~~~~~~~
           W.P.(C) Nos.7473 & 20728 of 2010
           ~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 23rd day of July 2010


                      J U D G M E N T

Ext.P1 is the proceedings of the 2nd respondent

appointing the petitioner as a Physiotherapist in the scale of

Rs.1640-2960 in the Rajiv Gandhi Sports Medicine Centre,

Directorate of Sports & Youth Affairs, Vellayambalam,

Thiruvananthapuram. The appointment was on temporary

basis for a period of 179 days or till a permanent hand join

duty whichever is earlier. The petitioner continued in

service on that basis. Subsequently, Ext.P2 order was

issued on 12.10.1998 ratifying the action of the 2nd

respondent having allowed the petitioner to continue in

service and according sanction for utilizing his services on

daily wages or contract basis, till a suitable hand from the

Public Service Commission or Employment Exchange joins

W.P.(C) Nos.7473 & 20728 of 2010

-: 2 :-

duty. Again Ext.P3 and Ext.P4 orders were issued on

8.1.2003 and on 14.7.2008, reappointing the petitioner

provisionally subject to the earlier conditions. On this basis,

petitioner is continuing in service without any break.

2. According to the petitioner, steps were being

taken to terminate him and make fresh appointment

through Employment Exchange. It was on that basis the

writ petition was filed seeking an order for his

regularization and continuance in service. While admitting

this writ petition taking note of the long continuance of the

petitioner in service, this Court directed that he be retained

in service until further orders.

3. The additional 3rd respondent who got himself

impleaded in this writ petition submits that by Ext.R3(a),

the Employment Exchange invited applications from

Physiotherapists and being an eligible candidate, he also

submitted his application to the said post. Referring to

Ext.R3(b), the information obtained under the provisions of

W.P.(C) Nos.7473 & 20728 of 2010

-: 3 :-

Right to Information Act, it is stated that he has been

sponsored for appointment under the 1st respondent against

a post reserved for Ezhava/Thiyya/Billava category. It is

contended that since the petitioner’s appointment was time

bound and subject to the condition of being replaced by

PSC/Employment Exchange hands, and as the additional 3rd

respondent has been sponsored, the petitioner is bound to

vacate the post. The learned Government Pleader filed a

counter affidavit on behalf of the 2nd respondent submits

that though the petitioner was initially engaged from 1998,

his continuance in the post was on account of the fact that

despite notifying the post no suitable candidate could be

selected. It is stated that since the appointment was

conditional and time bound, either on the satisfaction of the

condition specified or on expiry of the period, the petitioner

is bound to vacate the post.

4. Even as on date, qualifications for the post has not

been prescribed and therefore, posts that are created under

W.P.(C) Nos.7473 & 20728 of 2010

-: 4 :-

the 1st respondent have not been notified to the PSC for

initiating recruitment process. Therefore, until then the

post will have to be occupied by persons sponsored by the

Employment Exchange. So far as the petitioner is

concerned, though his continuance was subject to the

conditions incorporated in the appointment orders, fact

remains that he is continuing in service since 1998. He

satisfies the qualification notified by the Employment

Exchange and he was selected in an interview that was

conducted by the Employment Exchange and his

appointment is to a sanctioned post. Therefore, at best his

appointment is an irregular one and is not illegal one.

5. Petitioner having continued in service for more

than 10 years and that too without any intervention of the

court, prima facie, in my view, this is a case entitled to the

exemption indicated by the Apex Court in Paragraph 44 of

the judgment reported in Secretary, State of Karnataka

& Ors. v. Umadevi & Ors. [A.I.R 2006 SC 1806] which

W.P.(C) Nos.7473 & 20728 of 2010

-: 5 :-

reads as thus :-

“One aspect needs to be clarified. There may be

cases where irregular appointments (not illegal

appointments) as explained in S.V.Narayanappa

(Supra), R.N.Nanjundappa (Supra), and

B.N.Nagrajan (Supra), and referred to in

paragraph 15 above, of duly qualified persons in

duly sanctioned vacant posts might have been

made and the employees have continued to work

for ten years or more but without the intervention

of orders of courts or of tribunals. The question

of regularization of the services of such

employees may have to be considered on merits

in the light of the principles settled by this Court

in the cases above referred to and in the light of

this judgment. In that context, the Union of

India, the State Governments and their

instrumentalities should take steps to regularize

as a one time measure, the services of such

irregularly appointed, who have worked for ten

years or more in duly sanctioned posts but not

under cover of orders of courts or of tribunals and

should further ensure that regular recruitments

are undertaken to fill those vacant sanctioned

W.P.(C) Nos.7473 & 20728 of 2010

-: 6 :-

posts that require to be filled up, in cases where

temporary employees or daily wagers are being

now employed. The process must be set in

motion within six months from this date. We also

clarify that regularization, if any already made,

but not sub judice, need not be reopened based

on this judgment, but there should be no further

by-passing of the constitutional requirement and

regularizing or making permanent, those not duly

appointed as per the constitutional scheme.”

Therefore, I direct the 1st respondent to consider the case of

the petitioner for regularization of him in the manner as

indicated in paragraph 44 of the judgment referred to

above. This shall be done as expeditiously as possible, at

any rate, within 3 months from the date of production of a

copy of this judgment and in the meanwhile status quo as on

date in so far as his continuance of service shall be

maintained.

6. In so far as, additional 3rd respondent is

concerned, he has also filed Writ Petition No.20728 of 2010

W.P.(C) Nos.7473 & 20728 of 2010

-: 7 :-

praying that he shall be appointed to the post of

Physiotherapist under the 1st respondent mentioned above.

Now with the aforesaid direction in favour of the petitioner

in W.P.(C) No.7473/2010 has been issued, as far as the

petitioner in W.P.(C) No.20728/2010 is concerned, it is

directed that his case for appointment will be considered by

the 2nd respondent if there is a vacant post existing and

without disturbing the petitioner in W.P.(C) No.7473 of

2010.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Jvt