High Court Kerala High Court

Rathi.K.B. vs State Of Kerala on 25 July, 2007

Kerala High Court
Rathi.K.B. vs State Of Kerala on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12470 of 2005(H)


1. RATHI.K.B., W/O.M.PRABHAKARAN NAMBIAR,
                      ...  Petitioner
2. SOFIAMMA M.V.,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :25/07/2007

 O R D E R
                             A.K.BASHEER, J.
               ---------------------------------------------------------
               W.P.(C)No.12470/2005 & 37497/2004
               ---------------------------------------------------------
                Dated this the 25th day of July, 2007

                                 JUDGMENT

Petitioners in these two writ petitions were included in the

list of selected candidates for appointment to the post of HSA

(Physical Science) in Kasaragod district. Admittedly, the list

expired on December 30, 2004. It is the case of the petitioners

that the department had failed to report several vacancies which

had arisen during the period of validity of the list. More than

two or three counter affidavits and reply affidavits have been

filed in these writ petitions. Ultimately, it boils down the

question as to whether the assertions made by the petitioners

are correct or the stand taken by the department is tenable.

Undoubtedly, the issues raised by the parties are in the realm of

facts and facts alone. Necessarily, such issues have to be

thrashed out on the basis of the records available in the office of

the department concerned.

2. There is yet another aspect of the matter. It is the

specific case of the petitioners that this court had issued an

W.P.(C)No.12470/2005 & 37497/2004
:: 2 ::

interim order on December 24, 2004 directing the department to

report 26 vacancies to the Commission. It is asserted by the

petitioners that the above order was received by the office of the

Deputy Director of Education on December 28, 2004 as is

revealed from Ext.P2 in writ petition No.37397/04. However,

the Deputy Director had not complied with the above direction.

Resultantly, 26 vacancies as directed by this court could not be

reported before the expiry of the list, viz. December 24, 2004. In

fact, the Deputy Director reported 24 vacancies only on January

1, 2005. It is true that the department has consistently taken

the stand that vacancies were not available to be reported. But

learned counsel for the petitioners invites my attention to a

judgment rendered by the Division Bench of this court in Writ

Appeal No.595/1981 and submits that if in fact vacancies were

available before the expiry of the list such vacancies ought to

have been reported. The failure on the part of the department to

report those vacancies should not be at the peril of the

petitioners. Yet again, it has to be verified from the records as

to whether vacancies were available at the time when the above

W.P.(C)No.12470/2005 & 37497/2004
:: 3 ::

direction was issued by this court. This again is a disputed

question of fact.

3. Having regard to the peculiar facts and circumstances of

the case, writ petitions are disposed of with a direction to

respondent no.1 to call for the records, scrutinize the same and

pass appropriate orders in the matter in the light of the

observations made above. This shall be done within four months

from the date of receipt of a copy of this judgment. Petitioners

or their authorised representative shall be afforded sufficient

opportunity to be heard before any decision is taken in the

matter. Petitioners shall produce copies of the two writ

petitions, counter affidavits, reply affidavits etc. along with a

certified copy of the judgment before respondent no.1 for

compliance.

Writ petitions are disposed of as above.

A.K.BASHEER, JUDGE
jes