High Court Kerala High Court

P.K.Rout vs Indian Rare Earths Limited on 2 March, 2007

Kerala High Court
P.K.Rout vs Indian Rare Earths Limited on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26233 of 2005(W)


1. P.K.ROUT, E/NO. 911, SENIOR SECURITY
                      ...  Petitioner

                        Vs



1. INDIAN RARE EARTHS LIMITED, REPRESENTED
                       ...       Respondent

2. THE CHAIRMAN-CUM-MANAGING DIRECTOR,

3. THE HEAD (HRM), CORPORATE OFFICE,

                For Petitioner  :SRI.C.T.RAVI KUMAR.

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/03/2007

 O R D E R
                             A.K. BASHEER, J.

                         --------------------------

                    W.P.(C).  NO. 26233 OF 2005

                            ---------------------


                 Dated this the 2nd day of March, 2007


                              J U D G M E N T

Petitioner, who is working as Senior Security Officer in

Indian Rare Earths Division, Udyogamandal has filed this writ

petition with a prayer to treat him to have been appointed to the

post of Deputy Manager (Security) with effect from September

11, 2003, the date on which he joined the company as the Senior

Security Officer. The grievance of the petitioner is that he was

given appointment to the lower post of Senior Security Officer

with a lesser pay scale, though he had applied for a higher post

and was in fact interviewed and short-listed by the selection

committee to the said higher post.

2. A brief reference to the essential facts may be

necessary to consider the question whether the petitioner is

entitled to get any relief in this writ petition.

3. It is the admitted position that the company invited

applications from eligible candidates for appointment to the post

of Deputy Manager (Security) in the scale of pay of Rs. 13,000-

WPC NO.26233/05                      Page numbers



350-18,250/-.     The   eligible   criterion   for   the   post   was   also


admittedly included in the notification, which reads thus:

“The candidate should be a graduate and short

commissioned officer retired from the Indian Army atleast

in the rank of Captain and with a minimum civil industrial

security experience of 8 years. Alternatively CISF

Officers equivalent to the level of Captain in the Indian

Army with minimum of 8 years experience in large

industrial undertakings could also apply”.

4. It appears that 22 candidates including the petitioner

had responded to the above notification issued by the company.

According to the petitioner, 6 applicants including the petitioner

were short-listed and invited for interview. Petitioner was placed

at Sl.No. 3 in the select list prepared by the selection committee.

It is the case of the petitioner that the said list was prepared by

the selection committee after having found that the selected

candidates were eligible for appointment to the post of Deputy

Manager (Security). However, the company issued Ext.P3 office

order on May 21, 2003 offering the post of Senior Security Officer

in the scale of pay of Rs.10,750-300-16,750/-. It is beyond

controversy that the petitioner accepted the offer and joined duty

on September 11, 2003.

5. It is on record that before joining duty as Senior

WPC NO.26233/05 Page numbers

Security Officer, petitioner submitted Ext.P4 representation

before the company on May 29,2003 requesting for protection of

his pay, which he had been drawing from his earlier employer viz.

Hindusthan Zinc Ltd., where he had been working as Deputy

Manager (Security and Intelligence). It is admitted by the

petitioner that the said request was turned down through Ext.P5.

As mentioned earlier, petitioner had accepted the offer of

appointment to the post of Senior Security Officer and joined

duty in September 2003. Petitioner had subsequently completed

his probation in September 2004. He continued to work in the

company even thereafter. This writ petition was ultimately filed

by him on September 2, 2005 for getting relief as mentioned

above.

6. It is contented by the learned counsel appearing for the

petitioner that the respondents having invited applications for the

post of Deputy Manager (Security) and they having completed

the selection process for the said post by holding interview and

selecting the panel of eligible candidates for the said post, they

were not justified in offering an inferior or lesser post of Senior

Security Officer to him. Petitioner has placed heavy reliance on

WPC NO.26233/05 Page numbers

Exts. P11, P12, P13, P14 and P15 to show that the respondents

had in fact completed the selection process to the post of Deputy

Manager (Security) after short -listing 6 out of 22 applicants. A

perusal of the documents mentioned above will undoubtedly

show that the selection committee had been constituted for the

purpose of selection to the post of Deputy Manager (Security)

and that the committee had also proceeded in that direction.

7. Ext.P15 will show that 6 candidates enlisted therein,

including the petitioner, were recommended for being called for

interview for the post. Ext.P13 contains names of 5 candidates

who were recommended by the committee for selection on the

basis of the Bio-data and their performance in the interview.

Petitioner’s name appears at Sl. No.4 in the list in Ext.P13.

According to the respondents, in Ext.P13 proceedings, the

committee had recommended that Sl.No.1 in the list was eligible

for the post of Deputy Manager (Security) while the other four

candidates including the petitioner were found eligible only for

the post of Senior Security Officer. It is true that such an

endorsement is seen against the respective names of the

candidates. But the petitioner has raised a contention that

WPC NO.26233/05 Page numbers

though noting against the names of the candidates were made by

somebody at a later stage and not by the members of the

selection committee. One apparent reason pointed out by the

petitioner is that the handwriting in those endorsements varies

from the one which appears in the same document. Anyhow, the

fact remains that the Company had offered only the post of

Senior Security Officer to the petitioner and not the post of

Deputy Manager (Security).

8. The case of the respondents is that 6 out of the 22

applicants were short-listed though it was found that none of the

candidates had possessed the requisite qualification as notified by

the Company. While conceding that, the petitioner and the other

five candidates were invited for interview for the post of Deputy

Manager, it is contended by the respondents that they did not

deem it necessary to issue a fresh notification and resort to fresh

selection process for the post of Senior Security Officer

apprehending further delay. The Company wanted to make

appointment to the vacant post as early as possible. It was

therefore that the petitioner was offered the post of Senior

Security Officer as revealed from Ext.P3. Petitioner had accepted

WPC NO.26233/05 Page numbers

the offer with his eyes wide open. The Company had made it

abundantly clear in Ext.P3 itself that it would be open to the

petitioner either to accept the offer or reject it. He has further

informed that if he did not convey his acceptance and reported

for duty before the date mentioned in the letter, the offer of

appointment would automatically be treated as cancelled.

9. As mentioned earlier, the specific case of the petitioner

is that the respondents had all along proceeded with the selection

process as though they were considering the eligibility of the

candidates for the post of Deputy Manager (Security). In this

context, learned counsel for the petitioner invites my attention to

the recommendation made by the selection committee, which

specifically referred to the post of Deputy Manager (Security).

But it is asserted by the respondents in their counter affidavit

that they had considered the petitioner for the lesser post of

Senior Security Officer since he did not fulfill the eligibility norms

for the notified post.

10. The thrust of the argument of the learned counsel for

the petitioner is that the respondents had concealed or

suppressed the fact that the selection committee, which was

WPC NO.26233/05 Page numbers

constituted by the respondents themselves, had found that five

candidates including the petitioner were in fact eligible for being

appointed to the post of Deputy Manager (Security). If the

selection committee had in fact made such a recommendation,

there was no justification on the part of the respondents to

overlook the said recommendation and offer a lesser post to the

petitioner. In this context, learned counsel also points out that

Sl.No.1 out of the five candidates recommended by the selection

committee was in fact offered the post of Deputy Manager

(Security). Learned counsel further submits that there is no clue

as to why such an offer was made only to one among the five

equally five ineligible candidates.

11. There is nothing to deny the fact that the respondents

had decided to go ahead with the selection process to the post of

Deputy Manager (Security) in spite of the fact that the short-

listed candidates did not possess the requisite minimum

qualification. It is also borne out by records that the selection

committee was given the impression it was considering the

candidates for the post of Deputy Manager (Security). There

may be some force in the contention raised by the petitioner that

WPC NO.26233/05 Page numbers

the respondents have not satisfactorily stated the reason which

persuaded them to alter their position at a later stage and to

offer a lesser post of Senior Security Officer to the petitioner after

receiving the recommendation of the selection committee. But in

my view all these contentions raised by the petitioner pale into

insignificance not only because of the laches and delay on his

part in approaching this Court but also for the reason that he had

accepted the post without any demur.

12. As indicated earlier, petitioner had accepted the offer

on September 11, 2003 and had successfully completed the

probation in 2004. Thereafter, he had worked in the same post

for another one year. He preferred this writ petition only in

2005. By that time, two years had already elapsed. If the post

offered to him was carrying a lesser sale of pay as compared to

what he had been getting under his former employer, he need

not have accepted the new job or atleast he should have

approached this Court at that time.

13. The argument now advanced by the petitioner with

regard to the impropriety or irregularity in the manner in which

the company proceeded with the process of selection is vague.

WPC NO.26233/05 Page numbers

Writing on the wall was so clear when Ext.P4 representation was

rejected by the respondents at the earliest point of time, even

before he accepted the offer.

14. It is also significant to note that in Ext.P4 what the

petitioner had requested was only for parity of pay scale, which

he had been drawing from his earlier employer. He did not insist

that he be given the post of Deputy Manager (Security). The

stand taken by the respondents cannot be said to be improper or

illegal, since the petitioner was offered only the post of Senior

Security Officer. He had accepted the said post. The respondents

were bound to pay only the salary which was attached to the said

post. In that view of the matter, the petitioner cannot be heard

to say that the respondents were not justified in refusing to pay

him the same scale of salary, which his former employer had

been paying. Still worse, he cannot now make a demand that he

should have been given the post of Deputy Manager. Petitioner

did not admittedly challenge the stand taken by the respondents

that they were not prepared to accept the request of the

petitioner to give him the scale of pay which he was drawing

under his former employer. It is too late in the day for the

WPC NO.26233/05 Page numbers

petitioner to contend for the position that the procedure adopted

by the respondents is not correct. Petitioner ought to have

challenged the procedure adopted by the respondents at the

earliest point of time. This not having been done, I am not

satisfied that this is a fit case to invoke the discretionary

jurisdiction of this Court under Article 226 of the Constitution of

India. Of course, it might have been desirable or proper for the

respondents to invite fresh applications from eligible candidates

for the post of Senior Security Officer, if they had found that

there were no eligible candidates with requisite qualifications to

hold the post of Deputy Manager (Security). Yet again I do not

propose to make any further comment on the said aspect at this

belated stage. Suffice it to say that the petitioner has been guilty

of laches on his part. Therefore, he is not entitled to any relief as

prayed for.

The writ petition fails and it is accordingly dismissed.






                                                     A.K. BASHEER, JUDGE

vps


WPC NO.26233/05    Page numbers





                                   KURIAN JOSEPH, JUDGE




                                                 OP NO.


WPC NO.26233/05    Page numbers



                                             JUDGMENT




                                   21st  DECEMBER, 2006