High Court Kerala High Court

Suresh K.P. vs Kannur University … on 16 October, 2009

Kerala High Court
Suresh K.P. vs Kannur University … on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28277 of 2007(N)


1. SURESH K.P.,SELECTION GR.ASSISTANT,
                      ...  Petitioner
2. RANJITH P.V.SELECTION GR.ASSISTANT,
3. ANIL CHANDRN,SELECTION GR.ASSISTANT,
4. SMITHA BHASKARAN,,SELECTION GR.ASSISTANT
5. SIRAJ K.M.,SELECTION GR.ASSISTANT
6. PRIYA V.O. SELECTION GR.ASSISTANT
7. RAJALAKSHMI P.M.SENIOR GR.ASSISTANT
8. PREMAN K.P.,SELECTION GR.ASSISTANT

                        Vs



1. KANNUR UNIVERSITY MAGATTUPARAMBA,
                       ...       Respondent

2. PRABHATH KUMAR K.,SELECTION GR.ASSISTANT

3. ASHRAF K.SELECTION GR.ASSISTANT

4. ASWATHI T.P.SELECTION GR.ASSISTANT

5. RAJAN BABU T.V.SELECTION GR.ASSISTANT

6. DEEPA N, SENIOR GR.ASSISTANT

7. RAHUL B.ASHOK, SENIOR GR.ASSISTANT

8. DHANYA RAK K,SELECTION GR.ASSISTANT

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/10/2009

 O R D E R
                     ANTONY DOMINIC, J.
            --------------------------------------------------
               W.P.(C) NO.28277 OF 2007 (N)
            --------------------------------------------------
          Dated this the 16th day of October, 2009

                         J U D G M E N T

The point on which the parties urged their contentions

centres around the prayer made by the petitioners for quashing

Ext.R3(h) order conferring promotion to respondents 2 to 8 with

effect from 17.3.2005 as Assistant Grade-I. If this prayer is

granted, rest of the prayers sought for are consequential in

nature.

The relevant facts are that on 6.3.2004, the petitioners and

respondents 1 to 8 were appointed under the first respondent,

the Kannur University as Assistants Grade-II. All of them

completed one year probation by 6.3.2005 and were thereafter

promoted as Assistant Grade-I, by Ext.R3(h) order, with effect

from 17.3.2005. As at present, all except the 2nd respondent are

working as Assistant-Selection Grade and the 2nd respondent is

working as a Section Officer.

According to the petitioners, qualification for the post of

Assistant Grade-I is laid down in Ext.P16, the Kannur University

Ordinance, 1999, which prescribed that the post shall be filled

WPC .No.28277/07
:2 :

up by promotion from the cadre of Assistant Grade-II, having

completed the period of probation and passed Account Test

Lower/Higher and Secretariat Manual and based on seniority.

Referring to Ext.R3(k)(l)and (m) petitioners contend that in terms

of Section 39(2) of the Kannur University Act, the date directed by

the Syndicate as the effective date of the Ordinance is 7.6.2002.

It is stated that the party respondents passed the Account

Test on 18.10.2004 and Secretariat Manual on 5.4.2005 in the

examination held in January, 2005. The case of the petitioners is

that in view of the provisions contained in the University

Ordinance referred to above, which was implemented from

7.6.2002, the party respondents having passed obligatory

Secretariat Manual Test, only on 5.4.2005, were eligible for

promotion only thereafter and therefore they could not have

been promoted, along with them, on 17.3.2005.

Alternatively, it is also contended that even if it is assumed

that as on the date of promotion, viz. 17.3.2005, the Ordinance

was not in force. In view of the provisions contained in Section 99

(2) of the Kannur University Act, Calicut University Ordinance

1978 held the field until the Kannur University Ordinance 1999

WPC .No.28277/07
:3 :

was implemented with effect from 7.6.2002. It is contended that

the eligibility criteria laid down in the Calicut University First

Ordinance, is similar to those contained in the Kannur University

Ordinance and hence even under the Calicut University

Ordinance, the petitioners could not have been promoted on

17.3.2005.

Although, counsel for the petitioners referred to Rule 28(a)

and Rule 28(bb) of Part-I KS & SSR to contend on the effective

date of passing the test, having regard to the facts of this case I

do not think it necessary to deal that contention.

Counsel appearing for respondents 3,4 and 5 raised the

technical plea that the writ petition was belated and that the

contentions raised are contrary to the pleadings on merit. He

contended that the Ordinance laid down the eligibility criteria

and that at the time when they were promoted, the party

respondents were fully eligible. He contended that the party

respondents passed the Account Test in 2004 and Secretariat

Manual in the examination held in January,2005 of which the

result was published on 5.4.2005.

WPC .No.28277/07
:4 :

He pointed out that the Kannur University Act came into

force on 9.11.1995 and that under Section 99(2) of the Act, the

Calicut University Ordinance as it stood then, continued to apply

until it was replaced by Ext.P16 the Ordinance framed by the

Kannur University. He referred Ext.R3(f), the Calicut University

Ordinance, and contended that pass in Secretariat Manual was

not a qualification prescribed by the Calicut University until the

Schedule to the Ordinance was replaced with effect from

14.12.2004. According to him what was relevant was the rule as

on 9.11.1995 and that as per the rule then in force pass in

Secretariat Manual was not a prescribed qualification. On this

basis, it was contended that at the time when they were

promoted on 17.3.2005, party respondents satisfied all the

qualifications prescribed for promotion.

Yet another plea that he canvassed is that, at any rate, in

terms of Section 39(2) of the Kannur University Act, the Syndicate

had directed that the Ordinance shall be effective from 7.6.2002.

According to him, even if the Ordinance was given retrospective e

effect as contended, still by virtue of such retrospective effect,

the benefits that were already accrued to the petitioners under

WPC .No.28277/07
:5 :

the existing Rules cannot be taken away.

Standing counsel for the University referred to me to Exts.R1

(b), a chart with the particulars of the date on which the party

respondents acquired the test qualifications. Counsel appearing

for the other party respondents, mainly adopted the submissions

made on behalf of the respondents 3,4 and 8 and pointed out that

the facts as far as they are concerned are identical to those of

respondents 3,4 and 5.

I have considered the submissions made.

In my view, the issue regarding the eligibility of the party

respondents for promotion as Assistant Grade-I lies in a very

narrow compass. Going by Ext.R3(m), exercising its powers under

Section 39(2) of the Kannur University Act, the Syndicate of the

Kannur University directed that the Ordinance shall be effective

from 7.6.2002. In view of the provisions contained in Section 99 of

the Act, although the Regulations, Statutes and Ordinances

framed under the Calicut University Act stood repealed in so far

as the areas covered by Kannur University Act is concerned,

Section 99(2) provided that the Ordinance, Statute etc., as it

stood on 9.11.1995, will continue to be operative, till it is

WPC .No.28277/07
:6 :

replaced by an Ordinance etc., framed under the Kannur

University Act. If that be so, promotion effected on 17.3.2005

was as per the provisions of the Calicut University Ordinance. In

such a case, the question to be considered is whether under the

Calicut University Ordinance, pass in Secretariat Manual was a

prescribed qualification. Counsel for respondents 3,4 and 8

referred me to Ext.R3(f), copy of the Calicut University First

Ordinance 1978 framed on 15.7.1978. In terms of the said

Ordinance, the post of Assistant Grade-I is to be filled up by

promotion of Assistant Grade-II having completed the period of

probation and passed Account Test Lower based on seniority.

What is to be noticed is that in this Ordinance, there is no

prescription that Assistant Grade-II should have passed

Secretariat Manual test to be eligible for promotion as Assistant

Grade-I. This position continued until the Schedule to the Calicut

University Ordinance was replaced on 14.12.2004. As already

noticed what was applicable in terms of Kannur University was the

Ordinance framed by the Calicut University as it stood on

9.11.1995 when the Kannur University Act was implemented. If

that be so, the pass in the Secretariat Manual thus was not an

WPC .No.28277/07
:7 :

essential qualification for promotion to the post of Assistant

Grade-I until the Kannur University framed its Ordinance.

Then the further question is the effect of the retrospective

implementation of the Kannur University Ordinance and whether

promotions already effected will be affected by such retrospective

implementation of Ordinance. As already noticed it was in the

meeting of the Syndicate held on 14.12.2005, by Ext.R3(m) the

Syndicate ratified the suggestion to make Ordinance effective

from 7.6.2002. This is the statutory power of the Syndicate under

Section 39(2) of the Kannur University Act. Before 14.12.2005, the

respondents were already promoted by Ext.R3h) with effect from

17.3.2005. In my view it is up to the University to frame

Ordinances and amend the same. This power can be exercised

with prospective effect or with retrospective effect. However,

such power of amendment is subject to the well recognized

principle that the benefits accrued under the existing Rules

cannot be taken away by an amendment introduced with

retrospective effect. See in this connection the Apex Court

judgment reported in T.K. Kapur & Ors. V. State of Haryana

& Ors.(AIR 1987 SC 415).

WPC .No.28277/07
:8 :

If that be the legal position, the promotions already effected

cannot be disturbed by the retrospective implementation of

Ordinance. If that be so, prayers in this writ petition cannot be

granted.

At this stage, counsel for the petitioners has referred me to

the averments in paragraph 5 that respondents 2,5 and 7 had

not passed even the Account Test as on 17.3.2005 when they

were promoted. This is a factual issue and there is dearth of

materials to arrive at a conclusion. Therefore it is directed that

the University shall verify the correctness of this contention and if

correct, shall take appropriate action.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/