High Court Kerala High Court

Shandeep Kakkarayil vs State Of Kerala on 21 July, 2010

Kerala High Court
Shandeep Kakkarayil vs State Of Kerala on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3896 of 2010(J)


1. SHANDEEP KAKKARAYIL, S/O.K.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. THE REGIONAL OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/07/2010

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
      W.P.(C) NOs. 3896, 4050, 4465 & 18123 OF 2010
     ==================================

            Dated this the 22nd day of July, 2010

                        J U D G M E N T

The issues raised in these writ petitions are common, and

therefore, the cases are disposed of by this common judgment.

2. WP(C) No.3896/10 is treated as the leading case.

3. Petitioner applied for the post of Draftsmen Grade II

(Civil) in Harbour Engineering/PWD/Ground Water Department.

Ext.P4 is the ranked list, which show that the ranked list was in

respect of the aforesaid department alone. However, by Ext.P5,

he was advised for appointment as Draftsman Grade I/Overseer

Grade I (Civil) in the Local Self Government Department.

According to the petitioner, candidates like him who has been

selected for the particular department cannot be advised for

another department, and therefore, the petitioner states that

Ext.P5 advising him to LSGD is illegal.

4. Although PSC and Government seek to justify the said

action of the respondents, in my view, a detailed consideration of

those factual issues are unnecessary. This is for the reason that

this Court has already held that a candidate who is included in a

WPC Nos.3896, 4050, 4465 & 18123/10
:2 :

ranked list for a particular department cannot be advised to

another department.

5. In the judgment in WP(C) No.2018/04, the PSC

advised candidates from the ranked list published for the post of

Junior Clerk in Travancore Titanium Products Limited to the

vacancies in the Kerala Motor Transport Workers Welfare Fund

Board. In that judgment, this Court held that the PSC has no

power or authority to advise candidates to the respondent Board

from a list published for appointment in a different

establishment. On that basis, writ petition was allowed.

6. Similar view was taken by this Court in the judgment

in WP(C) No.15115/04 where a candidate included in the ranked

list for the post of Lower Division Clerk was advised for

appointment as a Warden in the Scheduled Caste Development

Department. By judgment dated 30th of August, 2005, this Court

held that the candidate could not have been advised to another

department or post. By virtue of these judgments, the position is

settled that the petitioners are liable to be advised only to the

posts in respect of which ranked lists have been published. In

this case, admittedly, the petitioners have been advised for

WPC Nos.3896, 4050, 4465 & 18123/10
:3 :

appointment in the Local Self Government Department, which

was impermissible.

7. Learned counsel for the PSC relied on the judgments

of this Court in WP(C) No.30967/07 and 14019/2009. WP(C)

No.30967/07 was filed by candidates included in a ranked list for

the post of LD Clerk in Wynad District. They contend that the

Government as per notification dated 15/5/2007 declared the

post of Warden in Scheduled Tribes Development Department as

equivalent to that of clerical cadre, and therefore, the vacancies

of Warden should be reported and filled up from the ranked list

for Lower Division Clerks. That claim was upheld by this Court

by the aforesaid judgment. Similar was the facts involved in WP

(C) No.14019/2009. However, a reading of the judgment show

that, in these cases, writ petitions were filed by the candidates

who wanted to be advised and the contention that the right of a

candidate was to be advised only against vacancies in the

department in relation to which the ranked list was published,

was not considered by this Court. Therefore, these judgments do

not improve the case of the PSC.

8. Thus, in view of the principles laid down in the

WPC Nos.3896, 4050, 4465 & 18123/10
:4 :

judgments in WP(C) No.30967/2007 & 14019/2009, Ext.P5 memo

advising the petitioner is liable to be quashed and I do so.

Petitioner shall be retained in the ranked list and advise as and

when his turn arises.

9. The issue raised in WP(C) Nos.4050, 4465 and

18123/10 is also similar in all respects. For the aforesaid

reasons, the memos advising the candidates in these writ

petitions are also illegal and are set aside. These writ petitions

are allowed with a direction to the PSC to retain the petitioners

in the ranked lists, in which they were included, and advise

them, as and when their turn arises.

Writ petitions are allowed.

ANTONY DOMINIC, JUDGE
Rp